IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22909 of 2003
1.MEENA SINGH wife of Amar Prasad
2.Amar Prasad son of late Yogendra Prasad
Both residents of Mohalla-Chiraiyatand (Khas Mahal),
Road No.3, P.S.-Jakanpur, Dist.-Patna
3.Pramod Kumar son of Sri Vishnu Prasad, resident of
Mohalla-Shahganj, P.S.-Sultanganj, Dist.-Patna
...... .......Petitioners
Versus
1.STATE OF BIHAR
2.Motilal Khaitan son of late Prabhu Dayal Khaitan,
Resident of Gogari Jamalpur, P.S.-Gogari, Dist.-
Khagaria, at present residing in Flat No.2D(Block-F)
Pushpa Vihar, Exhibition Road, P.S.-Gandhi Maidan
District- Patna ...... .......Opp. Parties.
-------
5. 13.9.2010. When the case was called out none appeared on behalf
of the petitioners either to press this petition or to make a prayer
for adjournment. In this case interim order of stay is continuing
since 8.4.2004.
The petition is rejected due to non-prosecution.
In view of rejection of this petition, interim order of
stay granted by this court on 8.4.2004 stands automatically
vacated.
Let a copy of this order be sent to the court below
forthwith.
Md.S. ( Rakesh Kumar, J.)