IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.223 of 2006
Rajendra Yadav
Versus
The State Of Bihar & Ors
-----------
03/ 29.09.2011 Learned counsel for the State of Bihar and learned
counsel for the State Bank of India are present.
When this case was called out for hearing in
admission matter on 27.09.2011, no one appeared for the petitioner
and the case was adjourned as a last chance.
Today also when the case is called out, no one
appears for the petitioner to press this petition.
Accordingly, this petition is dismissed for non-
prosecution.
(S. N. Hussain, J.)
Sunil