IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2219 of 2010
1. LALTUN THAKUR S/O LATE BHULLA THAKUR, PROPRIETOR OF M/S SONU
INDUSTRIES R/O VILL.- SONKI, P.S.- SADAR, DISTT.- DARBHANGA
Versus
1. THE STATE OF BIHAR THROUGH THE SECRETARY ENVIRONMENT & FOREST
DEPTT., GOVT. OF BIHAR, PATNA
2. THE PRINCIPAL CHIEF CONSERVATOR OF FOREST NIRMAN BHAWAN,
PATNA
3. THE CONSEERVATOR OF FOREST CUM APPELLATE AUTHORITY
MUZAFFARPUR CIRCLE, MUZAFFARPUR
4. THE D.F.O. CUM LICENCING AUTHORITY MITHILA FOREST DIVISION,
DARBHANGA
5. THE RANGE OFFICER DARBHANGA
-----------
4/ 18/04/2011 Heard learned counsel for the petitioner and
learned counsel for the State.
In view of the fact that the appeal of the petitioner
with regard to grant of saw mill licence is still stated to be
pending and the last date fixed on 9.8.2008, when the
petitioner has not disclosed the present status of the same
the application is disposed with directions to decide the
appeal of the petitioner expeditiously in accordance with
law preferably within a maximum period of two months
from the date of receipt/production of a copy of this order
before the Appellate Authority, if not already disposed.
The writ application stands disposed in the
aforesaid terms.
KC ( Navin Sinha, J.)