High Court Patna High Court - Orders

Manoj Singh vs The State Of Bihar on 8 July, 2008

Patna High Court – Orders
Manoj Singh vs The State Of Bihar on 8 July, 2008
             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