IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7219 of 2005
RABI KUMAR SAH
Versus
STATE OF BIHAR & ANR
-----------
04/ 02-07-2008 None appears on behalf of the petitioner.
Seen the office note.
Shri B.K. Verma, Additional District and Sessions
Judge (Fast Track Court-V), Banka vide his Letter No. 90 dated
22.02.2007 has informed that Banka P.S. Case No. 219 of 2004 has
been disposed of on 6.1.2007 and the accused-petitioner Rabi Kumar
Sah has been acquitted under Section 232 of Cr.P.C.
In view of the above report, this application has now
become infructuous.
In the said circumstances, this application stands
dismissed as being infructuous.
S.Sb/- (Madhavendra Saran, J.)