Patna High Court – Orders
Jai Kant Sah vs State Of Bihar &Amp; Anr on 26 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.49306 of 2007
Jai Kant Sah, Son of Late Gorakh Sah, resident of Village- Sahugarh
Tola Janki, P.S. Madhepura, District-Madhepura --Petitioner
Versus
1. THE STATE OF BIHAR
2. Rajendra Sah, S/O Late Awadh Sah, resident of Village- Sahugarh Tola
Janki, P.S. Madhepura, District-Madhepura --- Opp.Parties.
-----------
05 26-11-2010 Today again on call none appeared on behalf of the
petitioner either to press this petition or to make a prayer for
adjournment. On 24.11.2010 also, none appeared on behalf of the
petitioner on call of the case. However, the case was adjourned for
the day with an indication that no further adjournment shall be
granted.
In view of non-prosecution, the petition stands rejected.
NKS/- ( Rakesh Kumar, J.)