High Court Patna High Court - Orders

Harindra Prasad vs State Of Bihar on 4 April, 2011

Patna High Court – Orders
Harindra Prasad vs State Of Bihar on 4 April, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.19126 of 2008
         HARINDRA PRASAD s/o Late Mahavir Prasad, resident of village- Pipra, P.S.-
         Chanpatiya, District- West Champaran                         ...Petitioner

                                        Versus

           THE STATE OF BIHAR                                                        ...OP
                                       -----------

2/ 04.04.2011 Heard the parties.

The petitioner is aggrieved with the order passed by the

Judicial Magistrate, 1st class, Bettiah, in T. R. No. 2382/3006 (G.R.

No.2482 of 2005), by which he has refused to discharge the

petitioner.

Since no one appears on behalf of the petitioner to

apprise this court as to what has happened subsequent to the order

impugned, I am not inclined to interfere in the matter.

The application is dismissed.

         JA/-                                               (Anjana Prakash,J.)