High Court Patna High Court - Orders

Gajendra Kumar @ Gajendra Kumar … vs State Of Bihar on 2 September, 2011

Patna High Court – Orders
Gajendra Kumar @ Gajendra Kumar … vs State Of Bihar on 2 September, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Criminal Miscellaneous No.49724 of 2008
                   ======================================================
                   Gajendra Kumar @ Gajendra Kumar Singh, son of Sri Ram Lakhan
                   Sharma, resident of Vill. Koili, P.S. Makhdumpur in the Distt. of Jehanabad.
                                                                          .... ....   Petitioner/s
                                                     Versus
                   The State of Bihar.
                                                        .... .... Opposite Party/s
                   ======================================================
                   Appearance :
                   For the Petitioner/s : None

                   For the Opposite Party/s : Mr. Chandra Sen Prasad Singh, A.P.P.
                   ======================================================
                   CORAM: HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
                   ORAL ORDER

(Per: HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA)

2/ 02-09-2011 Despite repeated calls, none appears on behalf of the

petitioner to press this application. However, learned Additional

Public Prosecutor appearing on behalf of the State is present.

Consequently, this application stands dismissed for want

of prosecution.

(Birendra Prasad Verma, J)

Anjani /-