High Court Patna High Court - Orders

Premanand Jha vs State Of Bihar &Amp; Anr on 8 November, 2010

Patna High Court – Orders
Premanand Jha vs State Of Bihar &Amp; Anr on 8 November, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA

                               Cr.Misc. No.41037 of 2006

                 PREMANAND JHA, S/O SHOBHANAND JHA, R/O CHIUTAHA
                 BANCHETRA, JIGARI BAN PRISAR, P.S. CHIUTAHA,
                 DISTRICT-WEST CHAMPARAN.
                                             --PETITIONER

                                            Versus

                 1.THE STATE OF BIHAR
                 2.INDRADEO PRASAD (PASWAN), S/O LATE RAGHUNI
                   PRASAD PASWSAN, AT PRESENT RESIDING AT
                   CHIUTAHA, FOREST AREA, JIMRI BAN, P.S.
                   CHIUTAHA, DISTRICT-WEST CHAMPARAN.
                                             --OPP.PARTY


                 FOR THE PETITIONER         : NONE

                 FOR THE STATE              : Mr. ATUL CHANDRA,
                                                          APP.


7   08.11.2010

None turned up on behalf of the petitioner.

Heard learned Additional Public Prosecutor for the State.

This is an application seeking quashing of order

dated 11.01.2005 passed by learned Additional Chief Judicial

Magistrate, Bagaha, West Champaran, in Complaint Case no.

502 of 2003 taking cognizance for the offences under

Sections 393, 379 and 407 of the Indian Penal Code. Learned

Additional Public Prosecutor pointed out that this application

has already been dismissed against opposite party no.2 for

non-compliance of earlier orders filing requisites for notice

upon him and again there is none to appear on behalf of the
2

petitioner.

In view of the above, this application stands

dismissed.

(Akhilesh Chandra, J.)

AAhmad