Patna High Court – Orders
Hridayanand Pandey vs State Of Bihar &Amp; Anr on 29 October, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15052 of 2009
HRIDAYANAND PANDEY
Versus
STATE OF BIHAR & ANR
-------
02. 29.10.2010 In spite of repeated calls and waiting
for a reasonable time, there is no
representation on behalf of learned counsel for
the petitioner to press this application.
Learned Additional Public Prosecutor is
present.
Accordingly, this application stands
dismissed for non-prosecution.
Rajeev/ (Akhilesh Chandra, J.)