High Court Patna High Court - Orders

Raesh Kumar vs State Of Bihar &Amp; Anr on 6 October, 2010

Patna High Court – Orders
Raesh Kumar vs State Of Bihar &Amp; Anr on 6 October, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr. Misc. No.25328 of 2009
            RAJESH KUMAR, son of late Kishori Sah, resident of Mohalla- North Dighi, P.S.
            Town, District- Darbhanga                                    ....Petitioner

                                          Versus

            1. THE STATE OF BIHAR &
            2. Shashibhushan Choudhary @ Shidhu son of late Kamala Kant Choudhary,
               resident of Mohalla- Ranipur, P.S. Sadar, District- Darbhanga
                                                                         ...Opposite Parties
                                        -----------

2/ 06.10.2010 No one appears for the petitioner.

Considering that order impugned dropping the

proceeding under section 144 C4. P.C. was passed on 10.2.2009 by

the SDO, Sadar, Darbhanga, in M.R. No. 439 of 2009, this court is

not inclined to entertain the application in absence of any material

that there is still apprehension of breach of peace.

The application is dismissed.

     JA/-                                                       (Anjana Prakash, J.)