High Court Patna High Court - Orders

Abdus Salam vs The State Of Bihar &Amp; Anr on 3 February, 2011

Patna High Court – Orders
Abdus Salam vs The State Of Bihar &Amp; Anr on 3 February, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CR. REV. No.704 of 2008
                                     ABDUS SALAM
                                           Versus
                              THE STATE OF BIHAR & ANR
                                         -----------

8 03.02.2011 No body appears on behalf of the petitioner.

The application was filed questioning the judgment

and order of acquittal. In that view of the matter, in absence of

O.P. No. 2, the application has become incompetent.

It is accordingly dismissed as having become

incompetent.

( Kishore K. Mandal, J. )
pkj