Patna High Court – Orders
Shambhu Poddar vs State Of Bihar &Amp; Anr on 5 October, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.24601 of 2009
SHAMBHU PODDAR, son of late Yogendra Poddar, resident of village- Purani
Bhirha, P.S.-Rosera, District- Samastipur ....Petitioner
Versus
1. THE STATE OF BIHAR &
2. Devendra Jha, son of Ram Pavitra Jha, resident of Bharawari, Purani
Bhirha, P.S.- Rosera, District- Samastipur. ...Opposite Parties
-----------
2/ 05.10.2010 Heard the parties.
It has been submitted that time for execution of bond
under section 107 Cr. P. C. has already expired and there was no
justification for noticing the petitioner.
Since the period has elapsed, no further action is required
in the present proceeding.
The application stands disposed of with the aforesaid
observation.
JA/- (Anjana Prakash, J.)