Patna High Court – Orders
Jai Prakash Yadav vs State Of Bihar &Amp; Anr on 16 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16499 of 2009
JAI PRAKASH YADAV, son of Narsingh Yadav, resident of village -
Badipatti Bankatwa, P.S. - Bagaha, District - West Champaran.
------ Petitioner.
Versus
1. THE STATE OF BIHAR
2. Umesh Kumar, son of Takdir Prasad (Partner Jai Brick
Udhyog), resident of Mohalla - Marwari Tola Bagaha,
District - West Champaran.
----- Opposite Parties.
------
02. 16.11.2010 In spite of repeated calls and
waiting for a reasonable long period there
is no representation on behalf of learned
counsel for the petitioner, learned
Additional Public Prosecutor for the State
is present.
Accordingly, this application stands
dismissed for non-prosecution.
(Akhilesh Chandra, J.)
Rajeev/