IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29354 of 2009
Laljee Sah
Versus
The State Of Bihar
----------
03/ 24.10.2011 Heard learned counsel for the petitioner as well as
learned Addl. Public Prosecutor for the State.
Learned counsel for the petitioner submits that he has no
instruction from his client and as per his information police has
already submitted final form in respect of the petitioner.
In view of the aforesaid submissions, this petition stands
dismissed for non-prosecution.
Let this order be communicated to the court of the Chief
Judicial Magistrate, Kaimur in Mohania P.S. Case no. 294/2007.
shahid (Hemant Kumar Srivastava,J)