High Court Patna High Court - Orders

Shanker Mahto @ Jai Shanker Prasad … vs The State Of Bihar &Amp; Anr on 25 October, 2010

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.)