Patna High Court – Orders
Raj Banshi Bhagat vs State Of Bihar &Amp; Ors on 28 June, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15910 of 2008
RAJ BANSHI BHAGAT son of late Ram Bharosha Bhagat
resident of village-Bhiropur, P.S.-Doriganj, Dist.Saran at Chapra.
....... .......Petitioner
Versus
1.STATE OF BIHAR
2.Ravindra Rai son of Late Gonar Rai
3.Prabhat Kumar son of Ravindra Rai
4.Chandan Kumar son of Ravindra Rai
5.Chhotu Kumar son of Ravindra Rai
All are residents of village-Kajipur, P.S.-Doriganj
District - Saran at Chapra. ...... .......Opp. Party.
-----------
3. 28.6.2010. Today again when the case was called out none
appeared on behalf of the petitioner either to press this petition or
to make a prayer for adjournment. On 25.6.2010 also when the
case was called out none had appeared on behalf of the petitioner.
However, the case was adjourned for a day with an indication that
no further adjournment shall be granted.
Accordingly, the petition is dismissed as not pressed.
Md.S. ( Rakesh Kumar, J.)