IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.854 of 2006
Ramashray Prasad
Versus
The State Of Bihar & Ors
----------------------------------
03/ 18.10.2011 Learned counsel for the respondents is present.
When this case was called out for hearing in
admission matter on 29.09.2011 a prayer for adjournment was
made and accordingly the case was adjourned as a last chance.
Today also when the case is called out a prayer on
behalf of learned counsel for the petitioner is made for
adjournment. The prayer cannot be allowed as earlier last
chance was granted to the petitioner.
Learned counsel, who is mentioning the case, was
granted permission to place his case but he expressed his
inability.
Accordingly, this writ petition is dismissed for
non-prosecution.
Harish (S.N. Hussain, J.)