IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23377 of 2008
MANOJ SINGH
Versus
THE STATE OF BIHAR
-----------
2. 08.7.2008. Petitioner apprehends his arrest in Forest
P.S.Case No.19 of 2006 (Tr.No.469/2007) registered
under Section 33 of the Indian Forest Act and prays
for grant of anticipatory bail.
Mr. Sunil Kumar Jha appears on behalf of the
petitioner. State is represented by Mr. Choubey
Jawahar, Additional Public prosecutor.
According to the prosecution, petitioner had
engaged labours for breaking stones in the reserved
forest area.
Having heard learned counsel for the party and
taking into consideration the nature of allegation
and materials available, I am not inclined to accede
to the prayer of the petitioner.
Application stands dismissed.
(C.K.Prasad,)
ahk