Patna High Court – Orders
Jay Prakash Singh vs State Of Bihar on 28 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41255 of 2008
Jay Prakash Singh, son of Late Ram Brat Singh, village Simari, PS Ara, Dist. Bhojpur -
Petitioner.
Versus
State Of Bihar
-----------
2 28.7.2011 This application has been filed for quashing the order,
dated 10.6.2008 passed in Sahar PS Case No. 20/2004 by the
Judicial Magistrate, 1st Class, Ara.
No body appears for the petitioner to prosecution this
case. The impugned order is of the year 2008 and might have
become infructuous.
In any view of the matter the questions that have been
raised by the petitioner can be considered during the trial.
This application is dismissed.
haque ( Sheema Ali Khan, J.)