Patna High Court – Orders
Sharwan Mistry vs State Of Bihar on 20 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.1077 of 2010
SHARWAN MISTRY
Versus
STATE OF BIHAR
-----------
3. 20.01.2011 None appears on repeated calls to press bail prayer of the
appellant.
Accordingly, the prayer is dismissed on account of non-
prosecution.
(C. M. Prasad, J.)
Ravi/-