IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7532 of 2008
MUNESHWAR JHA S/O LATE SADANAND JHA
--- PETITIONER
Versus
1. THE STATE OF BIHAR
2. SHANTI DEVI D/O SHRI YOGENDRA NATH JHA
--- OPP. PARTIES.
-----------
08. 23.09.2010 When the case was taken up again a prayer for
adjournment has been made out.
On 22.04.2009 the following order was passed:-
“List this case after one week in top twenty
of the list.”
On 06.05.2009, this Court passed the following order:-
“Let the matter be relegated to the daily
cause list to its original position.”
On 28.04.2010 the following order was passed:-
“As prayed for by the learned
counsel for the petitioner, by way of last
indulgence, put up after one week under the
same heading in order to enable the learned
counsel to file supplementary affidavit.”
On 21.05.2010 the following order was passed:-
“As prayed for, matter is passed over for
the day.
It is made clear that no further
adjournment will be granted.”
Accordingly, the application is dismissed for non-
prosecution.
Sym ( Kishore K. Mandal, J.)