IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10280 of 2000
1.RAM ACHAL TRIPATHI authorized Secretary on
behalf of M/S ROLTA INDIA LTD. a company
incorporated under the provisions of the Indian
Companies Act 1856 having its palce of business
at Rolta Bhawan, 22nd Street, M.I.D.C. Andheri
(East) Mumbai-3
2.Kamal K.Singh Chairman and Managing Director
M/s Rolta India Ltd., 22nd Street M.I.D.C. Andheri
(East) Mumbai-93
........ ......Petitioners
Versus
1.SRI BRAJ BIHARI PRASAD SINHA son of late Ram
Chandra Singh, resident of Morsand Niwas Dumra
Court, Sitamarhi, Dist.-Sitamarhi
2.The State of Bihar ........ .......Opp.Parties
-----------
For the petitioner : None
For the State: Mr.Hriday Prasad Singh
10. 24.8.2010. 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. In this case interim order of
stay is continuing since 19.12.2000.
Mr.Hriday Prasad Singh learned Addl. Public
Prosecutor appearing on behalf of the State is present.
Yesterday i.e. 23.8.2010 also none appeared on behalf
of the petitioners on call of the case. However, the case was
adjourned for the day with an indication that no further
adjournment shall be granted.
Accordingly, the petition is rejected due to non-
prosecution.
In view of rejection of this petition, interim order of
stay stands automatically vacated.
Let a copy of this order be sent to the court below
forthwith.
Md.S. ( Rakesh Kumar, J.)
2