IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32295 of 2002
NATHUNI YADAV SON OF LATE BOTU YADAV, RESIDENT OF
VILLAGE ADH KAPARIA, P.S. RAMGARHWA, DISTT. EAST
CHAMPARAN.
... ... PETITIONER.
Versus
1. THE STATE OF BIHAR
2. ALHA YADAV, SON OF LATE BASUDEO YADAV, RESIDENT OF
VILLAGE ADHKAPARIA, P.S. RAMGARHWA, DISTT. EAST
CHAMPARAN.
... ... OPPOSITE PARTIES.
----
For the Petitioner : None.
For O.P. No.2 : Mr. Sachida Nand Rai, Adv.
For the State : Mrs.Indu Bala Pandey, A.P.P.
-----------
6. 30.8.2010. 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, today again, Shri
Sachidanand Rai, learned counsel appearing
on behalf of opposite party no.2 is
present. On 27.8.2010 also, none appeared
on behalf of the petitioner on call of the
case whereas Shri Sachidanand Rai, learned
advocate for opposite party no.2 was
present. On 27.8.2010, the case was
adjourned for the day with an indication
that no further adjournment shall be
granted. While adjourning, it was noticed
that in the case, interim order of stay was
continuing since 8.1.2003.
Accordingly, the petition stands
2
rejected due to non prosecution.
In view of rejection of this
petition, interim order of stay dated
8.1.2003 stands automatically vacated.
Let a copy of this order be sent to
the court below forthwith.
( Rakesh Kumar,J.)
N.H./