High Court Patna High Court - Orders

Jyotish Kumar @ Jyoti Kumar Arya vs State Of Bihar on 7 December, 2010

Patna High Court – Orders
Jyotish Kumar @ Jyoti Kumar Arya vs State Of Bihar on 7 December, 2010
                              IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.13487 of 2008
                    JYOTISH KUMAR @ JYOTI KUMAR ARYA, S/O Sri Yugal
                   Kishore Das, resident of Village- Kausalpur Korasi, P.S. Kharagpur,
                   District- Munger...................................................Petitioner.
                                                   Versus
                   THE STATE OF BIHAR.....................................Opposite Party.
                                                 -----------

02. 07.12.10. The present application has been filed

for quashing of the order dated 03.03.2008

passed by the learned Additional Sessions Judge,

Fast Track Court No. 4, Munger, in Sessions

Trial No. 726 of 2005 whereby the petitioner’s

application for discharge dated 20.03.2007 was

rejected.

None appears on behalf of the

petitioner.

It is submitted by Mr. Ram Priya Saran

Singh, learned A.P.P. that a copy of petition

has been served on him on 12.10.2009 to the

effect that now the petitioner wants to withdraw

the present petition. No such petition is

available on record.

Though the petition served to the

learned A.P.P. reflects that the parties have

compromised the case and the evidence has been

closed.

Since no one is appearing on behalf of

the petitioner, the application is dismissed for

want of prosecution.

U.K. (Dinesh Kumar Singh,J.)