IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22465 of 2008
SUSHIL JHA
Versus
THE STATE OF BIHAR
-----------
03 7.7.2008 Petitioner apprehends his arrest in
G.O. case No. 1 of 2005 registered under
Section 5,7,13 and 14 of the Bihar Saw Mills
(Regulation) Act, 1990,33,41 and 42 of the
Indian Forest Act and prays for grant of
anticipatory bail.
Mr. Jitendra Narain Sinha, appears
on behalf of the petitioner. State is
represented by Mr. D.Nandan, Additional Public
Prosecutor.
According to the allegation,
petitioner was running a Saw Mill without valid
license.
Having heard learned Counsel for
the party and taking into consideration the
nature of allegation and material available, I
am not inclined to accede to the prayer of the
petitioner.
Application stands dismissed.
(Chandramauli Kr.Prasad, J.)
A.Kumar