High Court Patna High Court - Orders

Ram Achal Tripathi @ M/S Rolta … vs Sri Braj Bihari Pd.Sinha &Amp; Anr on 24 August, 2010

Patna High Court – Orders
Ram Achal Tripathi @ M/S Rolta … vs Sri Braj Bihari Pd.Sinha &Amp; Anr on 24 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.10280 of 2000
                      1.RAM ACHAL TRIPATHI authorized Secretary on
                        behalf of M/S ROLTA INDIA LTD. a company
                        incorporated under the provisions of the Indian
                        Companies Act 1856 having its palce of business
                        at Rolta Bhawan, 22nd Street, M.I.D.C. Andheri
                        (East) Mumbai-3
                        2.Kamal K.Singh Chairman and Managing Director
                           M/s Rolta India Ltd., 22nd Street M.I.D.C. Andheri
                          (East) Mumbai-93
                                                   ........       ......Petitioners
                                              Versus
                      1.SRI BRAJ BIHARI PRASAD SINHA son of late Ram
                         Chandra Singh, resident of Morsand Niwas Dumra
                         Court, Sitamarhi, Dist.-Sitamarhi
                      2.The State of Bihar      ........         .......Opp.Parties
                                          -----------

For the petitioner : None
For the State: Mr.Hriday Prasad Singh

10. 24.8.2010. Today again when the case was called out, none

appeared on behalf of the petitioner either to press this petition or

to make a prayer for adjournment. In this case interim order of

stay is continuing since 19.12.2000.

Mr.Hriday Prasad Singh learned Addl. Public

Prosecutor appearing on behalf of the State is present.

Yesterday i.e. 23.8.2010 also none appeared on behalf

of the petitioners on call of the case. However, the case was

adjourned for the day with an indication that no further

adjournment shall be granted.

Accordingly, the petition is 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.

Md.S.                                                     ( Rakesh Kumar, J.)
 2