IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16916 of 2000
RAMA DEVI & ORS
Versus
STATE OF BIHAR & ANR
-----------
05 02-08-2010 When the case was called out, none appeared on
behalf of the petitioners either to press this petition or to make a
prayer for adjournment. On 13.7.2010 when the case was called
out, Mr.Vinay Kirti Singh, learned counsel had informed the Court
that the learned counsel, whose name is appearing on behalf of the
petitioners in this case, has already shifted his practice to
Jharkhand High Court. It was prayed to adjourn the case for two
weeks, so that the learned counsel appearing on behalf of the
petitioners may be intimated or appropriate step may be taken.
In this case interim order of stay is continuing since
4.7.2000
However, the case is adjourned for the day with an
indication that no further adjournment shall be granted.
Put up this case tomorrow (i.e. on 3rd August, 2010).
NKS/- ( Rakesh Kumar, J )