IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36672 of 2007
ASHOK KUMAR
Versus
THE STATE OF BIHAR & ORS
-----------
08. 03.11.2010 When the case was taken up, nobody appeared on
behalf of the petitioner to press this application. It appears that
on 05.03.2009 at the request of the counsel for the petitioner the
case was adjourned to be listed after Holi holidays. Again on
18.03.2009 the case was adjourned to be listed on 24.03.2009.
In the circumstance, this Court is left with no option
but to dismiss the application for non-prosecution. I order
accordingly.
( Kishore K. Mandal )
hr