High Court Patna High Court - Orders

V.S.Thakur vs State Of Bihar &Amp; Anr on 26 August, 2010

Patna High Court – Orders
V.S.Thakur vs State Of Bihar &Amp; Anr on 26 August, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.34242 of 2002

                        V.S.THAKUR, Principal, D.A.V. Public School, Bhakhari Chowk,
                        P.S. Ahiyapur, District-Muzaffarpur    ---------  Petitioner
                                               Versus

                     1. THE STATE OF BIHAR
                     2. Abha Kumari W/O Shri Abhay Pratap Kumar of Parsauni Kapur,
                        P.S. Patahi, District- East Champaran    ---------- Opp.Parties.
                                               -----------

For the petitioner: None
For Opp.Party no.2: None
For the State: Mrs. Veena Rani Prasad, A.P.P.

———–

05 26-08-2010 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. On 24 .8.2010 also, none

had appeared on behalf of the petitioner either to press this

petition or to make a prayer for adjournment. However, the case

was 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 15.01.2003.

Accordingly, the petition stands 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.)