Patna High Court – Orders
Lal Ji Bind &Amp; Anr vs State Of Bihar &Amp; Anr on 28 October, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14600 of 2009
1.
LAL JI BIND, Son of Late Ramayan Bind, R/O Village Akhalaspur, P.S. Bhabua, District
Kaimur at Bhabua.
2.SHIVSHANKAR BIND @ SHEOSHAKAR PRASAD, Son of Jiut Bind, R/O Village
Sarangpur, P.S. Bhabua, District Kiamur at Bhabua.
………Petitioners
Versus
1.STATE OF BIHAR
2.DHRU NARAYAN BIND, Son of Lal Muni Bind, R/O Village Machiaon, P.S. Bhabua, District
Kaimur at Bhabua.
……..Opposite Parties
02/- 28-10-2010 In spite of repeated calls and waiting for reasonably long
period, there is none to represent the petitioners. Learned Additional
Public Prosecutor is present.
Accordingly, this application stands dismissed for non-
prosecution.
Praveen (Akhilesh Chandra, J.)