High Court Patna High Court - Orders

Deo Kumar Tiwary vs The State Of Bihar &Amp; Ors on 31 August, 2010

Patna High Court – Orders
Deo Kumar Tiwary vs The State Of Bihar &Amp; Ors on 31 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.8459 of 2009
                  DEO KUMAR TIWARY, SON OF LATE DEV NARAYAN TIWARY,
                  RESIDENT OF MOHALLA - MAHAVIR ASTHAN KURAICH, P.S.
                  SASARAM (TOWN), DISTT. ROHTAS
                                                               ------- PETITIONER
                                               Versus
                  1.   THE STATE OF BIHAR
                  2.   BASUKI PRASAD RAI, FOREST GUARD, SOHAGAWAN
                       FOREST, DISTT. ROHTAS (SASARAM)
                  3.   DIVISIONAL FOREST OFFICER, ROHTAS FOREST
                       DIVISION, SASARAM, DISTT. ROHTAS.
                                                       ------ OPPOSITE PARTIES.
                                             -----------

2. 31.08.2010 Heard the parties.

The petitioner has sought quashing of the order

dated 5.8.2008 passed by Chief Judicial Magistrate, Rohtas,

Sasaram in Forest Case No. 19 of 2007, Trial No. 2885 of 2008

by which he has taken cognizance under Sections 33, 41 and

42 of the Indian Forest act and 29, 51 and 51(4) of Animal

Protection Act against the petitioner on the ground that earlier

his son had filed an Informatory petition and Complaint against

the Divisional Forest Officer, Rohtas and then this present

Complaint has been filed against the father i.e. the petitioner, in

retaliation of the same.

This court is not in a position to appreciate the

arguments advanced.

The application is thus dismissed.

( Anjana Prakash, J.)
S.Ali