High Court Patna High Court - Orders

Smt.Chandrabaso Devi vs The State Of Bihar & Ors on 4 July, 2011

Patna High Court – Orders
Smt.Chandrabaso Devi vs The State Of Bihar & Ors on 4 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA

                  CIVIL WRIT JURISDICTION CASE No.10266 of 2006


    ====================================================
                     SMT.CHANDRABASO DEVI - Petitioner/s(s)
                                      Versus
                   THE STATE OF BIHAR & ORS - Respondent/s(s)

    ====================================================
                                       Appearance :
              For the Petitioner/s : None
              For the State         : Mr. Yashwant Kumar Chaman,
                                          J.C. to S.C. 25(SC11)
              For the P.M.C. : Mr. H.S. Himkar, Advocate


    ====================================================
         CORAM: HONOURABLE DR. JUSTICE RAVI RANJAN
                        ORAL ORDER

——

5 04.07.2011 From the ordersheet, it appears that this

matter was adjourned on 19.5.2011 to be listed after

annual vacation. However, the same could be taken up

on 27.6.2011 and upon prayer of the Petitioner again

the matter was adjourned to be listed on 1.7.2011.

When the mater taken up on 1.7.2011, no one appeared

on behalf of the petitioner to press this application.

Again this matter was adjourned to be listed on

4.7.2011. Today also, when this matter is again

called out no one appears on behalf of the petitioner to
2

press this application. However, Mr. Yashwant Kumar

Chaman, A.C. to S.C. 25 for the State and Mr. H.S.

Himkar, learned counsel for the Patna Municipal

Corporation are present.

As a result, this writ application is dismissed

for want of prosecution.

Spd/-                         ( Dr. Ravi Ranjan, J.)