IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23360 of 2009
SUKHPAL SINGH, Son of Shri H.P. Singh, Resident of 1791,
Prasadi Gali, Kotla, Mubarakpur, New Delhi.
... Petitioner
Versus
THE STATE OF BIHAR ... Opp. Party
-----------
2 27.09.2010 No-one appears.
Considering the fact that the petitioner has sought for
quashing of the order dated 09.01.2009, passed by the learned Chief
Judicial Magistrate, Jamui in connection with Barahat P.S. Case
No.133 of 2006 (G.R. Case No. 1572A of 2006), by which non-
bailable warrant of arrest was issued against the petitioner and after a
lapse of one and half years no one is present to apprise the Court as to
the stage of the case, I am not inclined to interfere with the matter.
The application is dismissed.
Ashwini./ ( Anjana Prakash, J. )