Patna High Court – Orders
Shanker Mahto @ Jai Shanker Prasad … vs The State Of Bihar &Amp; Anr on 25 October, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14290 of 2009
1. SHANKER MAHTO @ JAI SHANKER PRASAD, Son of Bunni Lal Mahto
2. RAM BALAK MAHTO, Son of Bunni Lal Mahto
3. RAMJAPO MAHTO, Son of Ram Swarup Mahto
4. TETARI DEVI, Wife of Shanker Mahto
5. PARWATI DEVI, Daughter of Bunni Lal Mahto and Wife of Late Ram Udgar Mahto
All Resident of Village Ghuswar, Tola Basauna, P.S. Bibhutipur, District Samastipur.
.........Petitioners
Versus
1. THE STATE OF BIHAR
2. RAMESHWAR MAHTO, Son of Late Jahuri Mahto, Resident of Village Singhia Bujurg,
Tolla Shivnathpur, P.S. Bibhutipur, District Samastipur.
.........Opposite Parties
-----------
02. 25-10-2010 In spite of repeated calls and waiting for
reasonably long period, there is none to represent the
petitioners. Learned Additional Public Prosecutor is present.
Accordingly, this application stands dismissed
for non-prosecution.
Praveen (Akhilesh Chandra, J.)