IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.91 of 2006
Rajiv Ranjan Bhalotia
Versus
The State Of Bihar & Ors
----------------------------------
4 27.09.2011 Learned counsel for the respondents is present.
When this case was called out for hearing in the
admission matter on 26.9.2011 no one appeared on behalf of the
petitioner and the case was adjourned as a last chance.
Today also when the case is called out no one appears
on behalf of the petitioner to press this petition.
Accordingly, this writ petition is dismissed for non-
prosecution.
(S. N. Hussain, J.)
M.Rahman