High Court Patna High Court - Orders

Dhananjay Ram vs State Of Bihar &Amp; Anr on 14 July, 2010

Patna High Court – Orders
Dhananjay Ram vs State Of Bihar &Amp; Anr on 14 July, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.1018 of 2010
                      Dhananjay Ram, son of Shukh Ram, Resident of
                      Village Bijauli, P.S. Panapur, District Saran
                                                          .......... Petitioner
                                              Versus
                      1. The State of Bihar
                      2. Ruby Devi Wife of Dhanjay Ram Resident of
                      village Bijauli, P.SPanapur, District Saran, at
                      present D/o Shambhu Ram, village Chanchalia, P.s.
                      Taraiya, District Saran.
                                                     ........... Opp. Parties.
                                                -----------

4. 14.07.2010 On repeated calls, no one appears on behalf of the

petitioner. Notices issued to opposite parties and learned

counsel appears on behalf of the opposite parties. However,

the case was adjourned on the last occasion.

Since on repeated calls no one appears on behalf of

the petitioner, this application is dismissed for default.

       S.S.                                                    ( Gopal Prasad, J. )