IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr.Revision No. 63 of 2002
-----
Md. Abdullah Ansari & Ors . ... .... .. . .Petitioners.
. Versus
The State of Jharkhand & Anr ...,. ... Opp.party
------
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
------
For the Petitioner : none
For the State :
------
05/12.10.2011
In compliance of order dated 25.03.2011, the
court below has sent report which is at flag ‘L’.
From perusal of the order-sheet of the trial
court, it appears that after vacation of stay order, no
effective steps taken for conclusion of trial.
Under the said circumstance, trial court is
directed to expedite the trial and conclude the same
within six months from the date of receipt of this order.
Since , petitioners are not taking interest in
pursuing this application, therefore, this application is
dismissed for non-prosecution.
( Prashant Kumar,J.)
Raman/*