IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17064 of 2008
1. JAGJIT KAUR W/O LATE JOGINDER SINGH ALBELA
2. SMT. MANPREET KAUR W/O MR. TARUN SINGH
--- PETITIONERS.
Versus
1. STATE OF BIHAR
2. TARUN SINGH S/O SRI SANTOSH SINGH
--- OPP. PARTIES.
-----------
05 06.10.2010 Nobody appears to press this application.
Present is an application seeking cancellation of
anticipatory bail granted by learned Sessions Judge to the opposite
party no.2.
On 19.01.2009 the following order was passed:-
“…Both the parties along with
their respective lawyer are physically
present.
Heard both sides.
Both the parties agreed to get
their marriage dissolved by mutual consent.
In this view of the matter, they are directed
to file appropriate application before the
Family Court, Patna before whom M. case
No. 497 of 2008 filed by petitioner no.2 Smt.
Manpreet Kaur is pending.
Notice has already been issued
in the aforesaid case against opposite party
no.2.
Put up this case after one
month in usual course….”
It appears because of the subsequent developments in
the light of the said order, the petitioners lost interest in pursuing the
present application.
The application is dismissed for non-prosecution.
Sym ( Kishore K. Mandal, J.)