High Court Patna High Court - Orders

Mathura Singh vs State Of Bihar on 14 July, 2010

Patna High Court – Orders
Mathura Singh vs State Of Bihar on 14 July, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.22021 of 2000
           MATHURA SINGH SON OF LATE HARI SHANKAR SINGH,
           RESIDENT OF VILLAGE KHATOLWA, P.S. KALYANPUR,
           DISTRICT EAST CHAMPARAN.
                              Versus
                          STATE OF BIHAR
                           -----------

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 5.9.2001.

Accordingly, this petition stands

rejected due to non prosecution.

In view of rejection of this

petition, interim order of stay dated

5.9.2001 stands automatically vacated.

Let a copy of this order be sent

to the court below forthwith.

Office is directed to also remit
2

back the Lower Court Record to the

concerned court.

( Rakesh Kumar,J.)
N.H./