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