IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.25464 of 2009
1. Subhash Singh son of Late Ramji Singh,
2. Malti Deiv wife of Subhash Singh,
3. Santan Pandey son of Balmiki Pandey, All resident of village & P.O.-Khajurar,
P.S.- Bhadaur, District- Patna
4. Arun Singh son of late Awadh Singh, &
5. Usha Devi wife of Arun Singh, both resident of village-Tadapar, P.O.-
Mohiuddin Nagar, P.S.- Mohiuddin Nagar, District- Samastipur
...Petitioners
Versus
The State Of Bihar ...OP
-----------
3/ 12.07.2011 No one appears for the petitioners.
The petitioners seeks quashing of Bhadaur P.S. Case
No.31 of 2004 arising out of Complaint Case No.293-C of 2004
instituted for the offence under sections 498-A, 304-B and 201
Indian Penal Code.
By order dated 27.10.2010, the petitioner was granted
two weeks’ time to seek instructions about the latest stage of trial.
Today, no one appears on behalf of the petitioners to
apprise this Court as to what is the stage of trial and, therefore,
without going into the merits of the case, the application is
dismissed on this score alone.
JA/- (Anjana Prakash,J.)