IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10417 of 2001
SHIV KUMAR LATH & ANR
Versus
STATE OF BIHAR
-----------
5. 7.9.2010. 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 16.8.2010 the case was adjourned to
enable the learned counsel for the petitioners to file a
supplementary affidavit. The record shows that till date no
supplementary affidavit has been filed. On earlier occasion also
i.e. 11.8.2010 none had appeared on behalf of the petitioners on
call. In this case interim order of stay is continuing since
12.12.2001.
However, the case is adjourned for the day with an
indication that no further adjournment shall be granted.
Put up tomorrow.
Md.S. (Rakesh Kumar, J.)