Patna High Court – Orders
Shashi Bhushan Narayan Azad @ … vs State Of Bihar & Anr on 2 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.49797 of 2008
======================================================
Shashi Bhushan Narayan Azad @ Shashi Bhushan Sah, son of late Mahadeo
Sao, resident of Vill. Asarganj, P.S. Asarganj, Distt. Munger.
.... .... Petitioner/s
Versus
1. The State of Bihar.
2. Devaki Panjiyara, wife of Shashi Bhushan Narayan Azad and
daughter of Mahesh Panjiyara, residing at Aambagan, Mihijam, P.S.
Mihijam, Distt. Jamtara (Jharkhand).
.... .... Opposite Party/s
======================================================
Appearance :
For the Petitioner/s : None
For the Opposite Party/s : Mr. Nand Kishore Prasad, A.P.P.
======================================================
CORAM: HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER
(Per: HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA)
2 02-09-2011 Despite repeated calls, none appears on behalf of the
petitioner to press this application. However, learned Additional
Public Prosecutor appearing on behalf of the State is present.
Consequently, this application stands dismissed for want
of prosecution.
(Birendra Prasad Verma, J)
Anjani /-