IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.1285 of 2006
Avinash Tiwary ..........Petitioner
Versus
The State Of Bihar & Ors .......Respondents
----------------------------------
03/ 03.11.2011 Learned counsel for the respondents is present.
When this case was called out for hearing in admission
matter on 18.10.2011, no one appeared on behalf of the petitioner
and the case was adjourned as a last chance. Today also when this
case is called out, no one appears for the petitioner to press this writ
petition.
Accordingly, this writ petition is dismissed for non-
prosecution.
( S. N. Hussain, J.)
MPS/