IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.6986 of 2000
Pravina Kumari
Versus
Bihar State Electricity Board& ors.
-----------
06 04.11.2011 This matter was called for hearing on 21.10.2011 and
once again on 03.11.2011, but no-one appeared to press the
matter on behalf of the petitioner. The matter was yet again called
for hearing today, but once again no-one has appeared on behalf
of the petitioner.
In view of non-representation on behalf of the
petitioner on three consecutive occasions, therefore, it appears
that this writ petition has become infructuous and the same is
accordingly dismissed for non-prosecution.
Chandran (Vikash Jain, J.)