High Court Patna High Court - Orders

Rama Devi &Amp; Ors vs State Of Bihar &Amp; Anr on 2 August, 2010

Patna High Court – Orders
Rama Devi &Amp; Ors vs State Of Bihar &Amp; Anr on 2 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.16916 of 2000
                                      RAMA DEVI & ORS
                                              Versus
                                  STATE OF BIHAR & ANR
                                            -----------

05 02-08-2010 When the case was called out, none appeared on

behalf of the petitioners either to press this petition or to make a

prayer for adjournment. On 13.7.2010 when the case was called

out, Mr.Vinay Kirti Singh, learned counsel had informed the Court

that the learned counsel, whose name is appearing on behalf of the

petitioners in this case, has already shifted his practice to

Jharkhand High Court. It was prayed to adjourn the case for two

weeks, so that the learned counsel appearing on behalf of the

petitioners may be intimated or appropriate step may be taken.

In this case interim order of stay is continuing since

4.7.2000

However, the case is adjourned for the day with an

indication that no further adjournment shall be granted.

Put up this case tomorrow (i.e. on 3rd August, 2010).

NKS/-                                                           ( Rakesh Kumar, J )