High Court Patna High Court - Orders

Bidhan Chandra Upadhyay & Anr vs State Of Bihar & Anr on 24 October, 2011

Patna High Court – Orders
Bidhan Chandra Upadhyay & Anr vs State Of Bihar & Anr on 24 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.29401 of 2009
                              Bidhan Chandra Upadhyay & Anr
                                            Versus
                                   State Of Bihar & Anr
                                     ----------

03/ 24.10.2011 None responded on behalf of the petitioners. Learned

counsel for opposite party no.2 appears though no notice has been

issued to opposite party no.2.

It is pointed out by learned counsel for opposite party

no.2 that this petition under section 482 of the Cr.P.C has been

preferred against the order dated 4.5.2009 passed by the learned

Chief Judicial Magistrate, Nawada in Complaint case no.334/2009

by which and where under having found prima facie case under

sections 323 and 379/34 of the IPC the learned court below has

ordered to issue process against the petitioners. It is further pointed

out by him that charges have already been framed against the

petitioners and the case is pending for recording the evidence of the

prosecution.

Taking into consideration the aforesaid submissions as

well as this aspect of the matter that the petitioners are not

interested to press this petition as they have not made their

appearance before this court not only today but also on 13.10.2011

when the matter was taken up for hearing, let this petition stand

dismissed for non-prosecution.

Let this order be sent to the court concerned.

      shahid                                      (Hemant Kumar Srivastava,J)