IN THE HIGH COURT OF JUDICATURE AT PATNA Cr.Misc. No.11370 of 2002 NAGENDRA NATH OJHA son of Shri Hari Shanker Ojha, resident of Katira Talao, Gandhi Nagar, P.S.- Nawadah, Dist.-Bhojpur at Arrah, present posted as Senior Manager, Bhojpur Rohtas Gramin Bank at Jagdishpur Branch, Dist.-Bhojpur .......Petitioner Versus 1.STATE OF BIHAR 2.Harendra Singh son of late Dharm Singh, resident of village-Bishunpur, P.S.-Chandi, Dist.-Bhojpur at Ara, at present Officer (Manager), Bhojpur Rohtas Gramin Bank, Branch Hasan Bazar, Dist.- Bhojpur. ....... .......Opp. Parties. ------
For the petitioner: None
For Opp.Party No.2: Mr.Aditya Narayan Singh-I.
For the State : Mrs. Pushpa Sinha, A.P.P.
——-
5. 30.8.2010. Today again 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, Mr.Aditya Narayan
Singh-I, learned counsel appearing on behalf of opposite party
no.2 is present.
On 27.8.20210 also none had appeared on behalf of
the petitioner on call of the case. Mr.Aditya Narayan Singh-I was
also present on that date. However, the case was adjourned for the
day with an indication that no further adjourned shall be granted.
While adjourning the case it was noticed that interim order of stay
dated 3.12.2002 was continuing.
Accordingly, the petition is rejected due to non-
appearance.
In view of rejection of this petition, interim order of
stay dated 3.12.2002 stands automatically vacated.
Let a copy of this order be sent to the court below
forthwith.
Md.S. ( Rakesh Kumar, J.)
2