IN THE HIGH COURT OF JUDICATURE AT PATNA CWJC No.10284 of 2010 1. Durbal Manjhi S/O Late Budhu Manjhi R/O Vill Madhepur, P.S.Jalalpur Halaka No.2, Distt-Saran At Chapra Versus 1. The State Of Bihar 2. The Commissioner Saran Division , Bihar 3. The District Magistrate Saran At Chapra 4. The S.D.O. Sadar Saran At Chapra 5. The Officer In Charge Jalalpur P.S. Chapra 6. Bhajan Manjhi S/O Late Birbal Manjhi R/O Vill Madhopur, Distt-Saran At Chapra -----------
3. 03.11.2011 None appeared for the petitioner in the pre-
lunch Session. None is present in the post-lunch
Session.
Learned counsel for the State has assisted
the Court from the pleadings and annexures to the
writ application.
The petitioner essentially seeks to question
an order dated 20.5.2000 in a writ petition filed in
the year 2010 without any explanation for the delay.
Without going into further issues the Court
considers the same as sufficient reason to direct the
dismissal of the writ application for non prosecution.
It is accordingly ordered.
It shall be obligatory for the petitioner to
annex a copy of the present order in any proposed
application for restoration.
P. Kumar ( Navin Sinha, J.)