High Court Patna High Court - Orders

The State Of Bihar &Amp; Ors vs Sah Mohammad on 18 November, 2010

Patna High Court – Orders
The State Of Bihar &Amp; Ors vs Sah Mohammad on 18 November, 2010
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       Cr.Misc. No.33457 of 1999

                     1.   THE STATE OF BIHAR
                     2.   The Divisional Forest Officer, Sahabad Forest Diovision, Sasaram
                     3.   The Collector, Rohtas at Sasaram
                     4.   Rajendra Pd. Jaisawal, Assistant Sub-Inspector of Police, Sheosagar
                          Police Station, District-Rohtas at Sasaram -----------Petitioners
                                                  Versus

                            SAH MOHAMMAD, Son of Taj Mohammad , resident of Mohalla-
                          New Mina Auto Garage, K.K.College, Charbagh , Luchnow, District-
                          Lucknow                             ---------------- Respondent
                                                  -----------

04 18-11-2010 The present petition was filed for restoration of

Cr.Misc.No.26217 of 1998, which stood dismissed due to non-

compliance of the per-emptory order dated 3.12.1998. It appears

from the record that on 10.1.2000, the petitioner was directed to

file a supplementary affidavit along with the order passed in

M.J.C. No.3032 of 1998. Despite the judicial order, no

supplementary affidavit was filed. Again on 10.9.2001, it was

directed to list the case after filing of supplementary affidavit.

Office note shows that till date no supplementary

affidavit has been filed. It appears that the petitioner is not at all

interested in the present case and, as such, when the case was

called out, none appeared on behalf of the petitioners.

Accordingly, the petition stands rejected.

( Rakesh Kumar, J.)

NKS/-