Patna High Court – Orders
Devnath Poddar vs The State Of Bihar & Ors on 2 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41272 of 2008
Devnath Poddar, Son of late Ram Gulam Poddar, Resident of Village Sari, PS Warisnagar,
District Samastipur --- Petitioner
Versus
1. The State Of Bihar.
2. The District Magistrate, Samastipur.
3. The Block Development Officer, Warisnagar, Samastipur.
4. The Thana Incharge, Warisnagar (Mathurapur) out post Police Station, Samastipur ---
Opposite Parties.
-----------
4 2.8.2011 This application has been filed for setting aside the order
dated 16.6.2005 by which the petitioner has been issued summons
under Sections 82 and 83 of the Code of Criminal Procedure. This
Court is not inclined to consider the case on merits after six years.
Learned counsel for the petitioner is not able to inform
this Court regarding the position of the case. It would be surprising if
the Court has not taken action despite the fact that six years have
elapsed since notices were issued to the petitioner.
I find that this application has become infructuous and as
such, it is dismissed.
Sanjay (Sheema Ali Khan, J.)