IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.19126 of 2008
HARINDRA PRASAD s/o Late Mahavir Prasad, resident of village- Pipra, P.S.-
Chanpatiya, District- West Champaran ...Petitioner
Versus
THE STATE OF BIHAR ...OP
-----------
2/ 04.04.2011 Heard the parties.
The petitioner is aggrieved with the order passed by the
Judicial Magistrate, 1st class, Bettiah, in T. R. No. 2382/3006 (G.R.
No.2482 of 2005), by which he has refused to discharge the
petitioner.
Since no one appears on behalf of the petitioner to
apprise this court as to what has happened subsequent to the order
impugned, I am not inclined to interfere in the matter.
The application is dismissed.
JA/- (Anjana Prakash,J.)