IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13487 of 2008
JYOTISH KUMAR @ JYOTI KUMAR ARYA, S/O Sri Yugal
Kishore Das, resident of Village- Kausalpur Korasi, P.S. Kharagpur,
District- Munger...................................................Petitioner.
Versus
THE STATE OF BIHAR.....................................Opposite Party.
-----------
02. 07.12.10. The present application has been filed
for quashing of the order dated 03.03.2008
passed by the learned Additional Sessions Judge,
Fast Track Court No. 4, Munger, in Sessions
Trial No. 726 of 2005 whereby the petitioner’s
application for discharge dated 20.03.2007 was
rejected.
None appears on behalf of the
petitioner.
It is submitted by Mr. Ram Priya Saran
Singh, learned A.P.P. that a copy of petition
has been served on him on 12.10.2009 to the
effect that now the petitioner wants to withdraw
the present petition. No such petition is
available on record.
Though the petition served to the
learned A.P.P. reflects that the parties have
compromised the case and the evidence has been
closed.
Since no one is appearing on behalf of
the petitioner, the application is dismissed for
want of prosecution.
U.K. (Dinesh Kumar Singh,J.)