High Court Patna High Court - Orders

Chandra Kishore Thakur &Amp; Anr vs State Of Bihar on 9 July, 2010

Patna High Court – Orders
Chandra Kishore Thakur &Amp; Anr vs State Of Bihar on 9 July, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                          CR. REV. No.786 of 2006
                   1.     Chandra Kishore Thakur son of late Sahdeo Thakur, presently
                          residing at 66/2B, Kalibari Marg, P.S. Mandir Marg, New Delhi-
                          110001 and is posted at Examiner-I, Directorate General of Military
                          Intelligence, Ministry of Defence New Delhi.
                   2.     Binda Devi w/o Sri Ramprit Lal present address is in front of I.T.I.
                          Digha, P.S.Digha, Dist. Patna.
                                                                              ---Petitioners.
                                           Versus
                   1.     The State of Bihar
                   2.     Sanjay Kumar Vishwakarma @ Bablu s/o late Harinandan
                          Vishwakarma, R/o       Ram Sahay Lane, Mahendru, P.S. Pirbahore,
                          Dist. Patna.
                                                                                --Opp.Parties.
                           For the State : Mr. Ajay Mishra, APP
                                                    -----------

06. 09.07.2010 Nobody appears on call. Learned counsel representing

the State is present.

It appears that on 26.08.2008, the following order was

passed:-

“Despite repeated calls, nobody turned
up on behalf of the petitioners to press this Cr.
Revision. It is, accordingly, dismissed for default.”

The matter was restored. As nobody has appeared

today to press this application.

The application is dismissed for non-prosecution.

Sym                                                          ( Kishore K. Mandal, J.)