Patna High Court – Orders
Shri Singeshwar Prasad Sharma vs State Of Bihar &Amp; Ors on 7 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8352 of 2003
SHRI SINGESHWAR PRASAD SHARMA, SON OF LATE CHHOTELAL
SHARMA, RESIDENT OF MOHALLA AND P.S. KASIM BAZAR,
P.O. AND DISTRICT MUNGER.
... ... PETITIONER.
Versus
1. THE STATE OF BIHAR
2. SHRI RAMNANDAN PRASAD, THE THEN DISTRICT MAGISTRATE,
DISTRICT MUNGER.
3. OM PRAKASH YADAV, THE THEN DISTRICT ARMS OFFICER,
DISTRICT MUNGER-CUM-THE THEN SPECIAL OFFICER,
MUNICIPAL CORPORATION, MUNGER.
4. SHRI RAJENDRA PRASAD, THE THEN ASSISTANT, ARMS
DEPARTMENT, COLLECTORATE, MUNGER.
... ... OPPOSITE PARTIES.
----
6. 7.9.2010. Today again, when the case was called
out, the petitioner has not turned up. However,
Shri Kunal Tiwary, learned counsel appearing on
behalf of opposite party nos.2 and 4, is again
present. It has been noticed that on 3rd
September,2010 and 6th September,2010, the
petitioner had not appeared. In this case,
petitioner is appearing in person. It appears
that petitioner has lost his interest in the
present case and as such he has not appeared on
repeated call.
The petition stands dismissed due to non-
prosecution.
( Rakesh Kumar,J.)
N.H./