IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17571 of 2001
B.K.JHA, Son of Late S.Jha, resident of 324, Shivir, First Main
Road, 1st Block , Koramangla, Banglore-560034
Versus
1. THE STATE OF BIHAR
2. Ravi Shankar Singh, Son of Late Ajit Kumar Singh, resident of
Bihta Kothi, Mithapur, P.S. Jakkanpur, District-Patna
with
Cr.Misc. No.18518 of 2001
B.K.JHA, Son of Late S.Jha, resident of 324, Shivir, First Main
Road, 1st Block , Koramangla, Banglore-560034
Versus
1. THE STATE OF BIHAR
2. Rajesh Kumar Singh, Son of Late Ajit Kumar Singh, resident of
Bihta Kothi, Mithapur, P.S. Jakkanpur, District-Patna
with
Cr.Misc. No.18519 of 2001
B.K.JHA, Son of Late S.Jha, resident of 324, Shivir, First Main
Road, 1st Block , Koramangla, Banglore-560034
Versus
1. THE STATE OF BIHAR
2. Ravi Shankar Singh, Son of Late Ajit Kumar Singh, resident of
Bihta Kothi, Mithapur, P.S. Jakkanpur, District-Patna
-----------
For the petitioner : None.
For the State: 1. Sri Ajay Mishra, A.P.P.
2. Sri Abhimanyu Sharma, A.P.P.
3. Sri P.N.Pandit, A.P.P.
———-
06 17-08-2010 Today again when the aforesaid cases were called out,
none appeared on behalf of the petitioner either to press this
petition or to make a prayer for adjournment. However, learned
Addl. Public Prosecutors appearing on behalf of the State in all the
three cases are present. On 13.8.2010 also none had appeared on
2
behalf of the petitioner when the cases were called out. However,
the cases were 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 19.09.2002
Accordingly, the aforesaid three petitions stand
rejected due to non prosecution.
In view of rejection of this 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 )