IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11273 of 2003
1. RAM DEO CHOUBEY ,son of Shri Ganesh Choubey
2. Onkar Kumar Choubey, minor son of Shri Ram Deo
Choubey,
3. Ganesh Choubey, Son of Late Shivdhari Choubey,
Petitioners 1 to 3 residents of Village Rampur,
Police Station-Mufassil, District-Katihar
4. Suman Kumar Pandey, Son of Late Sukhdeo Pandey,
resident of Khoksi Bag, Police Station and
District- Purnea ----------- Petitioners
Versus
1. THE STATE OF BIHAR
2. Shri Ravindra Mishra, Son of Shri Ramashish
Mishra, resident of Village-Ekma, Police Station-
Korha, District-Katihar --------- Opp.Parties.
-----------
05 08-09-2010 Today again when the case was called out, none
appeared on behalf of the petitioners either to press this petition
or to make a prayer for adjournment. However, Mrs. Renu
Kumari, learned Addl.Public Prosecutor appearing on behalf of
the State is present. Yesterday (i.e. 7.9.2010) also, on call none
appeared on behalf of the petitioners. However, the case was
adjourned for the day with an indication that no further
adjournment shall be granted. While adjourning the case, it was
noticed that in this case, interim order of stay was continuing
since 21.9.2004.
Accordingly, the petition stands rejected due to non-
prosecution.
In view of rejection of the present petition, interim
order of stay stands automatically vacated.
Let a copy of this order be sent to the court below
forthwith.
NKS/- ( Rakesh Kumar, J.)