IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.354 of 2004
SHEELA DEVI & ORS
Versus
UNION OF INDIA
-------
09. 14.07.2010 On repeated calls none turn up on behalf of the
appellant. Learned counsel representing the respondent was
present in first half also, but the matter was adjourned with an
expectation that some one may come to make submissions on
behalf of the appellant, but all such endeavours appears futile.
Under such circumstance, this court has left no option but to
dismiss the six years old appeal for non-prosecution.
Accordingly, this appeal stands dismissed for non-
prosecution.
Rajeev/
(Akhilesh Chandra, J.)