IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19830 of 2011
Chanchal Singh, Son of Ajit Kumar Singh @ Binod Singh, Resident of Nasiriganj,
Ward No. 3, P.O. Nasiriganj, P.S. Nasiriganj, District Rohtas.
---------- Petitioner
Versus
1.The State Of Bihar
2.Usha Devi, Wife of Chanchal Singh, Resident of Nasiriganj, Ward No. 3, P.O.
Nasiriganj, P.S. Nasiriganj, District Rohtas, At present Usha Devi, D/O Sri
Mahendra Singh, Resident of Village Musawat Tola, P.O. Saraon, P.S. Natwar,
District Rohtas.
-------- Opposite Parties
-----------
04/- 01/08/2011 Petitioner apprehends his arrest in connection with
Complaint Case No. 802 of 2010 for the offences punishable under
Sections 323, 498(A) of the Indian Penal Code and Section 4 of the
Dowry Prohibition Act, pending in the court of Sub-Divisional
Judicial Magistrate, Bikramganj, Rohtas.
None turned up on behalf of the petitioner after repeated
calls even after the case has been passed over from 1 st half session to
2nd half session.
Learned Additional Public Prosecutor is present.
Accordingly, this application stands dismissed for non-
prosecution.
Praveen/- ( Akhilesh Chandra, J.)