IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30293 of 2010
SUDHIR BHADANI @ SUDHIR KUMAR BHADANI
S/0 LATE DAMODER PRASAD BHADANI R/O
MOHALLA- BISHRAMBAGH, P.S. JHUMRITELIYA,
DISTRICT- KODERMA.
Versus
THE STATE OF BIHAR
-----------
02. 08.10.2010 Heard learned counsel for the petitioner and the
State.
Petitioner is apprehending his arrest in
connection with Forest Case No. 45 of 2008 registered for
the offence under Sections 33, 41, and 42 of the Forest Act
alleging recovery of forest produce from the custody of
Prakash Bahadur and Mubarak Hussain who disclosed that
the forest produce seized from their custody was brought
from the mica mine which is owned by a firm in the name
of the grand-father of the petitioner. It is submitted on
behalf of the petitioner that he is the bonafide owner of the
mica mine in question and he can satisfy the authorities
below of such fact.
Let petitioner, above named appear in the court
below within six weeks from the date of receipt of this
order and satisfy the court below that he is a bonafide
2
owner of the mica mine and if such fact is evident from
the document produced by the petitioner then he be
admitted to the privilege of bail on furnishing bail bond of
Rs.5,000/-(Five thousand) with two sureties of the like
amount each to the satisfaction of the court below
(Jitendra Kumar, Judicial Magistrate, Ist Class, Nawadah,
in connection with Forest Case No. 45 of 2008 ) subject to
the condition laid down under Section 438(2) Cr.P.C.
Until such verification no coercive step be taken against
him.
Let this order be communicated to the court
below through fax on payment of usual charges by the
petitioner.
Ibrar/- ( V. N. Sinha, J.)