Patna High Court – Orders
Shri Bhagwan Rai &Amp; Ors vs The State Of Bihar &Amp; Anr on 14 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42445 of 2010
1.SHRI BHAGWAN RAI son of late Mukhlal
Rai, Sub. Inspector, Excise, Barh Anchal, Patna
2.Chandra Kumar Jha, Constable, Excise, Barh
Anchal, Patna
3.Anil Kumar Ajad, son of Sri Ratendeo Sharma,
Sub. Inspector of Excise, Patna
....... .......Petitioners
Versus
1.THE STATE OF BIHAR
2.Rana Vijay Singh son of Shri Muna Singh,
Resident of Salampur, P.S.-Barh, Dist.-Patna
........ .....Opposite parties
-----------
3. 14.1.2011. Today, again on call none appeared on behalf of the
petitioners. Mr.Navin Kumar Pandey, learned Additional Public
Prosecutor for the State is present. Yesterday also none had
appeared on call of the case.
This petition has been filed for restoration of
Cr.Misc. No.6744 of 2002 which stood rejected due to non-
prosecution on 9.9.2010.
Accordingly, the present restoration petition stands
rejected.
Let a copy of this order be sent to the court below.
Md.S. ( Rakesh Kumar, J.)