High Court Patna High Court - Orders

Ajit Kumar Dubey vs The State Of Bihar & Anr on 2 September, 2011

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/-