High Court Patna High Court - Orders

Vijay Kumar Singh @ Vijay Singh vs State Of Bihar on 9 November, 2010

Patna High Court – Orders
Vijay Kumar Singh @ Vijay Singh vs State Of Bihar on 9 November, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr. Misc. No.33089 of 2007

                        VIJAY KUMAR SINGH @ VIJAY SINGH, Son of Sri Surendra
                        Pd. Singh, resident of Village-Rampur, P.S. Surajgarha, District-
                        Lakhisarai, at present residing at Village-Barahiya, P.S.
                        Barahiya, District-Lakhisarai            ------------- Petitioner
                                               Versus
                     1. THE STATE OF BIHAR
                     2. Manoj Kumar, Son of Rajwansi Yadav, at Garhi Basimpur,
                        District + P.S. Lakhisarai
                     3. Secretary, Sarvoday Sharmik Swablambi Samit, Brindawan
                        Khagour, District -Lakhisarai           ------------ Opp.Parties.

                                                  -----------

07 09-11-2010 Today again on call, none appeared on behalf of the

petitioner either to press this petition or to make a prayer for

adjournment. Yesterday (i.e. 08.11.2010) also none appeared on

behalf of the petitioner. 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 7.2.2008.

Accordingly, the petition stands rejected due to non-

prosecution.

In view of rejection of the present petition, interim

order of stay stands automatically vacated.

( Rakesh Kumar, J.)

NKS/-