IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1979 of 2005
AKHTAR IMAM
Versus
THE STATE OF BIHAR & ORS
-----------
03/ 20.01.2011 When this case was called out for hearing in
admission matter on 18.01.2011 no one appeared on behalf
of the petitioner.
Today when the case is called out learned
counsel for the respondents appears and submits that the
claim of the petitioner has become infructuous. However, no
one appears on behalf of the petitioner to press this petition.
Accordingly, this writ petition is dismissed for non-
prosecution.
Harish (S.N. Hussain, J.)