IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.19537 of 2010
KATALPUR SUGAR INDUSTRIES PVT. LTD.
Versus
THE BIHAR STATE FINANCIAL CORPORATION & ORS.
-----------
03/ 30.11.2010 On the last date when this case was called out in
admission matter, the case was adjourned as a last chance on
the request made on behalf of the petitioner.
2. Today also when this case is called out a prayer for
adjournment is made, but in view of the last order passed by
this court, the prayer is rejected.
3. Learned counsel, who is appearing on behalf of
learned counsel for the petitioner, is asked to argue the case or
to bring the arguing counsel to the court, but he expresses his
inability to do so.
4. Accordingly this writ petition is dismissed for non-
prosecution.
Harish (S.N. Hussain, J.)