IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29908 of 2000
1. BHAGWANI PD.SAH SON OF LATE DHANESHWAR PD. SAH.
2. SANJIV PD. SDAH SON OF BHAGWANI PD. SAH.
3. SHATRUHAN PD. SAH SON OF GOPALJEE PD. SAH.
4. RAJENDRA SAH SON OF LATE KRIT NARAYAN SAH.
ALL RESIDENTS OF VILLAGE SONBARSA, POLICE STATION
LAUKAHI, DISTRICT MADHUBANI.
5. SUKAN SAH SON OF LATE GANGAI SAH, RESIDENT OF
DHOBIAHI, P.S. LAUKAHI, DISTRICT MADHUBANI.
... ... PETITIONERS.
Versus
1. STATE OF BIHAR
2. BINDESHWAR RAM SON OF LATE BABUJEE RAM, RESIDENT OF
VILLAGE DHOBIAHI, POLICE STATION LAUKAHI, DISTRICT
MADHUBANI.
... ... OPPOSITE PARTIES.
-----------
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 4.12.2001.
Accordingly, this petition stands
rejected due to non prosecution.
In view of rejection of this
petition, interim order of stay dated
2
4.12.2001 stands automatically vacated.
Let a copy of this order be sent to
the court below forthwith.
( Rakesh Kumar,J.)
N.H./