High Court Patna High Court - Orders

Nathuni Yadav vs State Of Bihar &Amp; Anr on 30 August, 2010

Patna High Court – Orders
Nathuni Yadav vs State Of Bihar &Amp; Anr on 30 August, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Cr.Misc. No.32295 of 2002
         NATHUNI YADAV SON OF LATE BOTU YADAV, RESIDENT OF
         VILLAGE ADH KAPARIA, P.S. RAMGARHWA, DISTT. EAST
         CHAMPARAN.
                 ...                ...   PETITIONER.
                             Versus
      1. THE STATE OF BIHAR
      2. ALHA YADAV, SON OF LATE BASUDEO YADAV, RESIDENT OF
         VILLAGE ADHKAPARIA, P.S. RAMGARHWA, DISTT. EAST
         CHAMPARAN.
                 ...                ... OPPOSITE PARTIES.
                              ----
      For the Petitioner       :             None.
      For O.P. No.2            : Mr. Sachida Nand Rai, Adv.
      For the State            : Mrs.Indu Bala Pandey, A.P.P.
                          -----------
6.   30.8.2010.          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, today again, Shri

Sachidanand Rai, learned counsel appearing

on behalf of opposite party no.2 is

present. On 27.8.2010 also, none appeared

on behalf of the petitioner on call of the

case whereas Shri Sachidanand Rai, learned

advocate for opposite party no.2 was

present. On 27.8.2010, the case was

adjourned for the day with an indication

that no further adjournment shall be

granted. While adjourning, it was noticed

that in the case, interim order of stay was

continuing since 8.1.2003.

Accordingly, the petition stands
2

rejected due to non prosecution.

                In    view     of   rejection   of    this

        petition,    interim    order   of   stay    dated

8.1.2003 stands automatically vacated.

Let a copy of this order be sent to

the court below forthwith.

( Rakesh Kumar,J.)

N.H./