Patna High Court – Orders
Umesh Kumar Singh @ Umesh Singh … vs State Of Bihar &Amp; Anr on 18 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16288 of 2009
1. Umesh Kumar Singh @ Umesh Singh, S/o - Ram Niwas Singh @ Sri
Niwash Singh, resident of villag e- Ekauna, P.S. - Barhara,
District - Bhojpur.
2. Awadh Ram, S/o - Nandu Ram, resident of village - Ekauna,
P.S. - Barhara, District - Bhojpur.
----- Petitioners.
Versus
1. The State of Bihar
2. Daya Nath Jha, S/o - not known to the petitioner as the then
Officer Incharge, P.S. - Barhara, District - Bhojpur,
Address - C/o - S.P. Office, Ara Bhojpur.
---- Opposite Parties.
----
02. 18.11.2010 In spite of repeated calls and waiting
for reasonable long period, there is no
representation on behalf of learned counsel for
the petitioners, learned Additional Public
Prosecutor is present.
Accordingly, this application stands
dismissed for non-prosecution.
Rajeev/ (Akhilesh Chandra, J.)