High Court Patna High Court - Orders

Ramashray Prasad vs The State Of Bihar & Ors on 18 October, 2011

Patna High Court – Orders
Ramashray Prasad vs The State Of Bihar & Ors on 18 October, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Civil Writ Jurisdiction Case No.854 of 2006
                                    Ramashray Prasad
                                           Versus
                                The State Of Bihar & Ors
                              ----------------------------------

03/ 18.10.2011 Learned counsel for the respondents is present.

When this case was called out for hearing in

admission matter on 29.09.2011 a prayer for adjournment was

made and accordingly the case was adjourned as a last chance.

Today also when the case is called out a prayer on

behalf of learned counsel for the petitioner is made for

adjournment. The prayer cannot be allowed as earlier last

chance was granted to the petitioner.

Learned counsel, who is mentioning the case, was

granted permission to place his case but he expressed his

inability.

Accordingly, this writ petition is dismissed for

non-prosecution.

      Harish                                              (S.N. Hussain, J.)