High Court Patna High Court - Orders

Shambhu Poddar vs State Of Bihar &Amp; Anr on 5 October, 2010

Patna High Court – Orders
Shambhu Poddar vs State Of Bihar &Amp; Anr on 5 October, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr. Misc. No.24601 of 2009
            SHAMBHU PODDAR, son of late Yogendra Poddar, resident of village- Purani
            Bhirha, P.S.-Rosera, District- Samastipur               ....Petitioner

                                          Versus

            1.    THE STATE OF BIHAR &
            2.    Devendra Jha, son of Ram Pavitra Jha, resident of Bharawari, Purani
                  Bhirha, P.S.- Rosera, District- Samastipur.     ...Opposite Parties
                                        -----------

2/ 05.10.2010 Heard the parties.

It has been submitted that time for execution of bond

under section 107 Cr. P. C. has already expired and there was no

justification for noticing the petitioner.

Since the period has elapsed, no further action is required

in the present proceeding.

The application stands disposed of with the aforesaid

observation.

     JA/-                                                         (Anjana Prakash, J.)