IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.556 of 2005
Sk.Babul
Versus
The State Of Bihar & Ors
-----------
3 15.07.2011 On 04.05.2011, upon the prayer of the
petitioner, matter was adjourned enabling him to file a
supplementary affidavit bringing on record all the
relevant documents/orders including the order passed by
this Court.
However, when this matter is called out, no
one appears on behalf of the petitioner to press this
application. Mr. Ashutosh Singh, AC to GP-8, is
present on behalf of the State.
It does not appear from the record that any
supplementary affidavit has been filed on behalf of the
petitioner.
As a result, this application is dismissed for
want of prosecution.
Sanjay-II ( Dr. Ravi Ranjan, J.)