IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.351 of 2001
SHEOKUMARI DEVI & ANR
Versus
ASHISH KUMAR ROY
-----------
24/ 25.01.2011 I.A. No. 60 of 2011 at Flag ‘T’
Nobody appears on behalf of the appellants to
press the present interlocutory application. However,
learned counsel appearing on behalf of the respondent is
present.
When the matter was called out on 24.01.2011
even on that date, nobody was present on behalf of the
appellants to press the present interlocutory application,
however, by oral order matter was passed over.
In the aforesaid facts and circumstances, the
present interlocutory application stands rejected for want of
prosecution.
( Birendra Prasad Verma, J )
Anjani/