High Court Patna High Court - Orders

Rabi Kumar Sah vs State Of Bihar &Amp; Anr on 2 July, 2008

Patna High Court – Orders
Rabi Kumar Sah vs State Of Bihar &Amp; Anr on 2 July, 2008
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.7219 of 2005
                                    RABI KUMAR SAH
                                        Versus
                                 STATE OF BIHAR & ANR
                                     -----------

04/ 02-07-2008 None appears on behalf of the petitioner.

Seen the office note.

Shri B.K. Verma, Additional District and Sessions

Judge (Fast Track Court-V), Banka vide his Letter No. 90 dated

22.02.2007 has informed that Banka P.S. Case No. 219 of 2004 has

been disposed of on 6.1.2007 and the accused-petitioner Rabi Kumar

Sah has been acquitted under Section 232 of Cr.P.C.

In view of the above report, this application has now

become infructuous.

In the said circumstances, this application stands

dismissed as being infructuous.

      S.Sb/-                                                   (Madhavendra Saran, J.)