IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11207 of 2010
BANS LAL MAHTO SON OF LATE JAI LAL MAHTO, RESIDENT OF
VILLAGE/MOUZA JHAJHARI TOLE, KHIRHI, POLICE STATION
LAUKAHA, DISTRICT MADHUBANI .... PETITIONER
Versus
1. THE STATE OF BIHAR
2. CHAUTHI MAHTO, SON OF LATE NATHUNI MAHTO, RESIDENT
OF MAUA JHAJHARI TOLE KHIRHI, POLICE STATION LAUKAHA,
DISTRICT MADHUBANI .... OPPOSITE PARTIES
-----------
2. 7.12.2010 The petitioner is aggrieved by the order dated
25.6.2004 passed by the Sub-Divisional Magistrate,
Phulparas in M.R. case No.110 of 2003, by which on a
compromise petition a proceeding u/s.145 Cr.P.C. has been
dropped.
Since six years have elapsed after the order
impugned, I am not inclined to interfere in the matter.
The application is dismissed.
However, the observations of the present case
shall not have any bearing on any other proceeding.
Narendra/ ( Anjana Prakash, J. )