IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22021 of 2000
MATHURA SINGH SON OF LATE HARI SHANKAR SINGH,
RESIDENT OF VILLAGE KHATOLWA, P.S. KALYANPUR,
DISTRICT EAST CHAMPARAN.
Versus
STATE OF BIHAR
-----------
4. 14.7.2010. Today, when the case was called
out, none appeared on behalf of the
petitioner. Yesterday i.e. on 13.7.2010
also, 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, the
case was adjourned for a day with an
indication that no further adjournment
shall be granted.
The court also noticed that in
the case, interim order of stay was
continuing since 5.9.2001.
Accordingly, this petition stands
rejected due to non prosecution.
In view of rejection of this
petition, interim order of stay dated
5.9.2001 stands automatically vacated.
Let a copy of this order be sent
to the court below forthwith.
Office is directed to also remit
2
back the Lower Court Record to the
concerned court.
( Rakesh Kumar,J.)
N.H./