IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41037 of 2006
PREMANAND JHA, S/O SHOBHANAND JHA, R/O CHIUTAHA
BANCHETRA, JIGARI BAN PRISAR, P.S. CHIUTAHA,
DISTRICT-WEST CHAMPARAN.
--PETITIONER
Versus
1.THE STATE OF BIHAR
2.INDRADEO PRASAD (PASWAN), S/O LATE RAGHUNI
PRASAD PASWSAN, AT PRESENT RESIDING AT
CHIUTAHA, FOREST AREA, JIMRI BAN, P.S.
CHIUTAHA, DISTRICT-WEST CHAMPARAN.
--OPP.PARTY
FOR THE PETITIONER : NONE
FOR THE STATE : Mr. ATUL CHANDRA,
APP.
7 08.11.2010
None turned up on behalf of the petitioner.
Heard learned Additional Public Prosecutor for the State.
This is an application seeking quashing of order
dated 11.01.2005 passed by learned Additional Chief Judicial
Magistrate, Bagaha, West Champaran, in Complaint Case no.
502 of 2003 taking cognizance for the offences under
Sections 393, 379 and 407 of the Indian Penal Code. Learned
Additional Public Prosecutor pointed out that this application
has already been dismissed against opposite party no.2 for
non-compliance of earlier orders filing requisites for notice
upon him and again there is none to appear on behalf of the
2
petitioner.
In view of the above, this application stands
dismissed.
(Akhilesh Chandra, J.)
AAhmad