Patna High Court – Orders
Ajit Kumar Dubey vs The State Of Bihar & Anr on 2 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.50036 of 2008
======================================================
Ajit Kumar Dubey, son of Shri Ramesh Kumar Dubey, Resident of
Mohalla-Nayachak Buriya Kali Asthan, Ishakchak, P.S.-Ishakchak, District-
Bhagalpur.
.... .... Petitioner
Versus
1. The State of Bihar.
2. Md. Ashan Nuri, son of Late Aslam Nuri, resident of Mohalla-Mir Tola,
P.S. and District-Saharsa.
.... .... Opposite Parties
======================================================
CORAM: HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER
(Per: HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA)
4 02-09-2011 Despite repeated calls, none appears on behalf of the
petitioner to press this application.
Consequently, the present application stands dismissed for
want of prosecution.
(Birendra Prasad Verma, J)
Devendra/-