IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36422 of 2008
Rajendra Prasad S/o Gulzari Lal, R/o Mohalla-Shaheed Road, P.S.-
Kotwali, District-Gaya.
.........Petitioner
Versus
1. The State Of Bihar.
2. Subodh Prasad @ Subodh Kumar Gupta, S/o late Ram Chandra
Prasad, R/o Eastern Shaheed Road House No. 14/B/23 Near
Paradise Cinema, P.S.-Kotwali, District-Gaya.
........Opposite Parties
-----------
02 14.07.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
It appears that this matter has been pending for a very long
time. The allegation is that the opposite party no. 2, Subodh Prasad @
Subodh Kumar Gupta who has a Pan shop, was creating public nuisance
by operating the loud speaker on full volume. The petitioner runs a
clinic by the side of Pan shop and the patients of the petitioner were
disturbed due to the loud speaker.
The proceeding has been dropped because of the fact that
petitioner remained absent on two continuous date. The matter is of the
year 2008. If the petitioner is still aggrieved by the acts of the opposite
party who is supposedly creating noise pollution near and around the
hospital, it would be open to him to make a complaint to the District
Magistrate or the concerned authority. However, this Court does not
propose to interfere in this matter at present.
This application is, thus, dismissed.
(Sheema Ali Khan, J.)
Safik