IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3060 of 2005
CHANDRASHEKHAR SINGH
Versus
THE STATE OF BIHAR & ORS
-----------
3 7.3.2011 Learned counsel for the respondent
is present.
When this case was called out for
hearing in admission matter on 28.2.2011 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 for hearing in admission matter no one
appears on behalf of the petitioner to press
this writ petition.
Accordingly, this writ petition is
dismissed for non-prosecution.
Prakash (S.N.Hussain,J.)