High Court Patna High Court - Orders

Pramod Singh & Ors vs State Of Bihar on 21 November, 2011

Patna High Court – Orders
Pramod Singh & Ors vs State Of Bihar on 21 November, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                          Cr.Misc. No.30490 of 2009
              1.   Pramod Singh, S/O-Late Jamuna Singh
              2.   Murari Singh, S/O-Shri Pramod Singh
              3.   Tripurari Singh @ Tripurari Kumar, S/O-Sri Pramod Singh
                   All are resident of village-Katarmala, P.S.-Neemachandpura, District-
                   Begusarai
                                                       Versus
              1.   State Of Bihar
              2.   Rajeshwar Singh, S/O-Late Ramadhin Singh, resident of village-Pali, P.S.-
                   Bhangwanpur, District-Begusarai
                                                     -----------

02 21.11.2011 None responds on behalf of the petitioners on repeated

call.

Learned Additional Public Prosecutor is present.

Accordingly, this petition stands dismissed for non-

prosecution.

Let this order be communicated to the court of Sri M.K.

Tiwari, Sub Divisional Judicial Magistrate, Begusaria in connection

with Complaint Case No. 1820 C of 2005.

SHAHZAD ( Hemant Kumar Srivastava, J.)