High Court Patna High Court - Orders

Jai Kant Sah vs State Of Bihar &Amp; Anr on 26 November, 2010

Patna High Court – Orders
Jai Kant Sah vs State Of Bihar &Amp; Anr on 26 November, 2010
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.49306 of 2007

                        Jai Kant Sah, Son of Late Gorakh Sah, resident of Village- Sahugarh
                        Tola Janki, P.S. Madhepura, District-Madhepura           --Petitioner
                                              Versus
                     1. THE STATE OF BIHAR
                     2. Rajendra Sah, S/O Late Awadh Sah, resident of Village- Sahugarh Tola
                        Janki, P.S. Madhepura, District-Madhepura       --- Opp.Parties.
                                                     -----------

05 26-11-2010 Today again on call none appeared on behalf of the

petitioner either to press this petition or to make a prayer for

adjournment. On 24.11.2010 also, none appeared on behalf of the

petitioner on call of the case. However, the case was adjourned for

the day with an indication that no further adjournment shall be

granted.

In view of non-prosecution, the petition stands rejected.

NKS/-                                                    ( Rakesh Kumar, J.)