High Court Patna High Court - Orders

Md. Samad vs The State Of Bihar on 15 November, 2011

Patna High Court – Orders
Md. Samad vs The State Of Bihar on 15 November, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Criminal Miscellaneous No.26293 of 2011

                         Md. Samad, Son of late Kalim, resident of Village
                         Ghuran, P.S. Supaul, District Supaul.
                                                                   .........Petitioner
                                                   Versus
                         The State Of Bihar
                                                                ..........Opposite party
                                               ----------------

04/- 15/11/2011 In spite of repeated calls and waiting for reasonably

long period, there is none to represent the petitioner.

Learned Additional Public Prosecutor for the State,

who is armed with carbon/xerox copy of the case diary, is

present.

Accordingly, this application in connection with

Supaul P.S. Case No. 02/09 (G.R. No. 27 of 2009), pending in

the court of Chief Judicial Magistrate, Supaul stands dismissed

for non-prosecution.

( Akhilesh Chandra, J.)
Praveen/-