High Court Patna High Court - Orders

M/S Hoda Timber Merchant &Amp; Com vs The State Of Bihar &Amp; Ors on 28 June, 2010

Patna High Court – Orders
M/S Hoda Timber Merchant &Amp; Com vs The State Of Bihar &Amp; Ors on 28 June, 2010
                   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.)