High Court Patna High Court - Orders

Bhagwani Pd.Sah &Amp; Ors vs State Of Bihar &Amp; Anr on 14 July, 2010

Patna High Court – Orders
Bhagwani Pd.Sah &Amp; Ors vs State Of Bihar &Amp; Anr on 14 July, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.29908 of 2000
         1.   BHAGWANI PD.SAH SON OF LATE DHANESHWAR PD. SAH.
         2.   SANJIV PD. SDAH SON OF BHAGWANI PD. SAH.
         3.   SHATRUHAN PD. SAH SON OF GOPALJEE PD. SAH.
         4.   RAJENDRA SAH SON OF LATE KRIT NARAYAN SAH.
              ALL RESIDENTS OF VILLAGE SONBARSA, POLICE STATION
              LAUKAHI, DISTRICT MADHUBANI.
         5.   SUKAN SAH SON OF LATE GANGAI SAH, RESIDENT OF
              DHOBIAHI, P.S. LAUKAHI, DISTRICT MADHUBANI.
                     ...          ...   PETITIONERS.
                                Versus
         1.   STATE OF BIHAR
         2.   BINDESHWAR RAM SON OF LATE BABUJEE RAM, RESIDENT OF
              VILLAGE DHOBIAHI, POLICE STATION LAUKAHI, DISTRICT
              MADHUBANI.
                     ...          ...   OPPOSITE PARTIES.
                             -----------

4. 14.7.2010. Today, when the case was called out,

none appeared on behalf of the petitioner.

Yesterday i.e. on 13.7.2010 also, 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.

However, the case was adjourned for a day

with an indication that no further

adjournment shall be granted.

The court also noticed that in the

case, interim order of stay was continuing

since 4.12.2001.

Accordingly, this petition stands

rejected due to non prosecution.

                                In         view    of     rejection         of        this

                   petition,           interim      order      of      stay       dated
                       2




4.12.2001 stands automatically vacated.

Let a copy of this order be sent to

the court below forthwith.

( Rakesh Kumar,J.)
N.H./