IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4251 of 2003
1.M/S Hoda Timber Merchant & Commission Agent,
having its place of business at Sugauli, P.O. and
P.S. Sugauli, District- East Champaran, through
its proprietor Manir Ahmad
2.M/s Champaran Timber Mart, having its place of
business at Sugauli, District- East Champaran
through its proprietor Md.Firoz Alam
3.M/s Gupta Timber Merchant and Commission Agent,
having its place of Business at Hawai Adda Road,
At, P.O. & P.S. Raxaul, District- East Champaran,
through its proprietor Jai Prakash Gupta
............... Petitioners
Versus
1.The State Of Bihar through Secretary, Department
of Forest and Environment, Government of Bihar,
Patna
2.The Divisional Forest Officer, Tirhut Forest
Extension Division, Muzaffarpur at Muzaffarpur
3.The District Magistrate, East Champaran, Motihari
4.The Superintendent of Police, East Champaran,
Motihari .............. Respondents.
-----------
9. 28/06/2010 Petitioners have filed the present
writ application challenging the show cause
notice issued to them by the licensing
officer-cum-Divisional Forest Officer to
show cause as to why their saw mill may not
be ordered to be closed.
Learned counsel for the petitioners
has drawn the attention of this Court to an
order passed on 17.2.2010 in C.W.J.C.No.5738
of 2007 in identical circumstances.
Learned counsel for the State also
agrees that the order is in respect of a saw
mill passed in identical circumstances.
-2-
In the circumstances, without going
into any further details in the case, this
writ application is disposed of with a
direction to the respondent to treat the
said order passed in C.W.J.C.No.5738 of 2007
as have been passed in the case of the
present petitioners also.
Pradeep/ ( J. N. Singh, J.)