IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20489 of 2011
Sunil Bhuiyan @ Dinesh Bhuiyan, son of Raj Kumar Bhuiyan,
resident of village-Jhari Bahera, P.S. Amas, District-Gaya.
................................................................Petitioner.
Versus
The State Of Bihar...................................Opposite Party.
-----------
For the Petitioner : Mr. Dhirendra Kumar, Advocate.
For the State : Mr. Zainul Abedin, A.P.P.
———-
2. 30.6.2011. Heard both sides.
The petitioner seeks bail in connection with Forest
Case No.106 of 2011 registered under Sections 33, 41 and 42
of the Indian Forest Act.
The allegation is that on the alleged date of
occurrence a tractor without registration number alongwith
trailor carrying boulder was caught. The petitioner is said to
be the Driver of the alleged tractor.
The petitioner is in custody since 18.3.2011.
Considering the facts and the circumstances of the
case, the petitioner, Sunil Bhuiyan @ Dinesh Bhuiyan, is
directed to be released on bail on his furnishing bail bond of
Rs.10,000/-(Rupees Ten Thousand) with two sureties of the
2
like amount each to the satisfaction of SDJM, Sherghaty,
District-Gaya, in connection with Forest Case No.106 of 2011.
(Rajendra Kumar Mishra, J)
P.S.