IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2346 of 2010
SUNIL KUMAR, SON OF SRI BRAJ BHUSHAN PRASAD,
RESIDENT OF VILLAGE-PRABHU THAKUR MOHALLA, P.O.-
ROSERA, P.S.-ROSERA, DISTRICT-SAMASTIPUR.
......PETITIONER.
VERSUS
1. THE STATE OF BIHAR
2. THE CERTIFICATE OFFICER, SAMASTIPUR
3. GENERAL MANAGER, SAMASTIPUR KSHETRIYA GRAMIN
BANK, SAMASTIPUR
4. BRANCH MANAGER, SAMASTIPUR KSHETRIYA GRAMIN
BANK, ROSERA BRANCH, SAMASTIPUR.
......RESPONDENTS.
-----------
08/ 28.02.2011 On 14.02.2011 when this case was called out for
hearing in admission matter, no one appeared on behalf of the
petitioner and the case was adjourned.
On 24.02.2011 also when this case was called out for
hearing in admission matter no one appeared on behalf of the
petitioner and the case was adjourned as a last chance.
Today when the case is called out for hearing in
admission matter again no one appears on behalf of the petitioner
to press this writ petition. Accordingly, this writ petition is
dismissed for non-prosecution.
(S. N. Hussain, J.)
Sunil