High Court Patna High Court - Orders

Raj Banshi Bhagat vs State Of Bihar &Amp; Ors on 28 June, 2010

Patna High Court – Orders
Raj Banshi Bhagat vs State Of Bihar &Amp; Ors on 28 June, 2010
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                            Cr.Misc. No.15910 of 2008
                         RAJ BANSHI BHAGAT son of late Ram Bharosha Bhagat
                         resident of village-Bhiropur, P.S.-Doriganj, Dist.Saran at Chapra.
                                               .......                   .......Petitioner
                                                       Versus
                      1.STATE OF BIHAR
                     2.Ravindra Rai son of Late Gonar Rai
                     3.Prabhat Kumar son of Ravindra Rai
                     4.Chandan Kumar son of Ravindra Rai
                     5.Chhotu Kumar son of Ravindra Rai
                             All are residents of village-Kajipur, P.S.-Doriganj
                     District - Saran at Chapra.         ......         .......Opp. Party.
                                                        -----------

3. 28.6.2010. 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. On 25.6.2010 also when the

case was called out none had appeared on behalf of the petitioner.

However, the case was adjourned for a day with an indication that

no further adjournment shall be granted.

Accordingly, the petition is dismissed as not pressed.

Md.S.                                                       ( Rakesh Kumar, J.)