IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3147 of 2000
SHASHI BHUSHAN TIWARI
Versus
STATE OF BIHAR
-----------
3. 1.7.2010 None appears on repeated calls.
I have heard Sri D.Mehta, learned A.P.P.
for the State.
The material on which the impugned order
was passed and as such the proceeding is sought
to be quashed as Annexures-3 and 3/A to the
present petition and on perusal of the same, I
find that the summoning order could not be said
to be passed without any material. It appears
properly passed and as such, the petition is
dismissed.
( Dharnidhar Jha, J. )
B.Kr.