Patna High Court – Orders
Sanjay Yadav & Ors. vs The State Of Bihar on 27 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No. 29682 of 2011
1. Sanjay Yadav, S/o Sohrai Yadav, R/o Vill-Dokara,
P.S-Makhdumpur, Dist-Jehanabad.
2. Mutan Yadav, S/o Late Ramdev Yadav, R/o Vill-
Dokara, P.S-Makhdumpur, Dist-Jehanabad.
3. Rajnish Sharma, S/o Sri Rajendra Sharma, R/o
Vill-Mokarpur, P.S-Makhdumpur, Dist-Jehanabad.
Versus
1. The State of Bihar
------------------
02. 27.09.2011 Heard learned counsel for the petitioners and the
State.
The petitioners are apprehending their arrest in a
case registered under Sections 33(b), 41 and 42 of the
Indian Forest Act.
Considering the nature of allegations, I am not
inclined to grant anticipatory bail to the petitioners. The
prayer for bail is rejected.
(Anjana Prakash, J.)
Vikash/-