IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17701 of 2004
ANIL KUMAR SINHA
Versus
STATE OF BIHAR & ANR
-------
08. 27.09.2010 After repeated calls and waiting for a reasonable long
period, none turned up on behalf of learned counsel for the
petitioner. Learned Additional Public Prosecutor for the State is
present. This case appears dismissed for non-prosecution
earlier also by order dated 26.06.2008. Anyhow, it has been
restored but again similar affairs is going on.
Considering the above circumstance, let this
application be dismissed for non-prosecution.
Rajeev/ (Akhilesh Chandra, J.)