High Court Patna High Court - Orders

Meena Singh &Amp; Ors vs State Of Bihar &Amp; Anr on 13 September, 2010

Patna High Court – Orders
Meena Singh &Amp; Ors vs State Of Bihar &Amp; Anr on 13 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       Cr.Misc. No.22909 of 2003
                     1.MEENA SINGH wife of Amar Prasad
                     2.Amar Prasad son of late Yogendra Prasad
                         Both residents of Mohalla-Chiraiyatand (Khas Mahal),
                         Road No.3, P.S.-Jakanpur, Dist.-Patna
                     3.Pramod Kumar son of Sri Vishnu Prasad, resident of
                       Mohalla-Shahganj, P.S.-Sultanganj, Dist.-Patna
                                            ......          .......Petitioners
                                             Versus
                     1.STATE OF BIHAR
                     2.Motilal Khaitan son of late Prabhu Dayal Khaitan,
                       Resident of Gogari Jamalpur, P.S.-Gogari, Dist.-
                       Khagaria, at present residing in Flat No.2D(Block-F)
                       Pushpa Vihar, Exhibition Road, P.S.-Gandhi Maidan
                       District- Patna         ......         .......Opp. Parties.
                                             -------

5. 13.9.2010. When the case was called out none appeared on behalf

of the petitioners either to press this petition or to make a prayer

for adjournment. In this case interim order of stay is continuing

since 8.4.2004.

The petition is rejected due to non-prosecution.

In view of rejection of this petition, interim order of

stay granted by this court on 8.4.2004 stands automatically

vacated.

Let a copy of this order be sent to the court below

forthwith.

Md.S.                                                   ( Rakesh Kumar, J.)