Patna High Court – Orders
Rupa Devi vs The State Of Bihar & Ors on 15 October, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.6264 of 2005
Rupa Devi
Versus
The State Of Bihar & Ors
For the Petitioner: None
For the State: Mr. P.N.Shahi, AAG XIV,
Mr. Ritesh Kumar, AC to AAG XIV
...
2 15.10.2011 No one appears on behalf of the petitioner to
press this writ application on repeated calls.
However, learned counsel for the State is
present.
As a result, this writ application is
dismissed for want of prosecution.
(Dr. Ravi Ranjan, J.)
SC