Patna High Court – Orders
Rajeev Kumar vs The State Of Bihar &Amp; Anr on 25 October, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14267 of 2009
RAJEEV KUMAR, Son of Anil Kumar Sah, Resident of Mohalla Madarpur, Near Hanumanjee
temple, P.S. Laheriasarai, District Darbhanga.
.......Petitioner
Versus
1.
THE STATE OF BIHAR
2. SARIKA KUMARI, D/O Sri Ashok Kumar, R/O Mohalla Gomieo, P.S. Gomieo, District
Bokaro.
…….Opposite Parties
02. 25-10-2010 In spite of repeated calls and waiting for reasonably long
period, there is none to represent the petitioner. Learned Additional
Public Prosecutor is present.
Accordingly, this application stands dismissed for non-
prosecution.
Praveen (Akhilesh Chandra, J.)