High Court Patna High Court - Orders

Soharai Singh vs The State Of Bihar & Ors on 5 July, 2011

Patna High Court – Orders
Soharai Singh vs The State Of Bihar & Ors on 5 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA

                 CIVIL WRIT JURISDICTION CASE No.11315 of 2006

    ====================================================
                                SOHARAI SINGH - Petitioner/s(s)
                                                Versus
                       THE STATE OF BIHAR & ORS - Respondent/s(s)
    ====================================================
                                     Appearance :
           For the Petitioner : None
           For the State      : Mr. Shailendra Kumar Singh A.C. to A.A.G. 10
           For the Respondent No. 7: Mr. Baxi S.R.P.Sinha, Sr. Advocate
                                     and Mr. Sanjay Kumar, Advocate

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

——

3 05.07.2011 No one appears on behalf of the petitioners to press

this writ application when the case is called out. However Mr.

Shailendra Kumar Singh, A.C. to A.A.G. 10 for the State

and Mr. Baxi S.R.P.Sinha, Sr. Advocate for the Respondent

no. 7 are present.

Earlier also, when this matter was taken up on

29.6.2011, none had appeared on behalf of the petitioner.

It appears that the petitioner is not interested in

prosecuting this matter. As a result, this writ application is

dismissed for want of prosecution.

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