IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3770 of 2001
VIJAI PRATAP SINGH son of Mahesh Narain Singh
Partner, M.N.Projects Private Limited, Gujrat Colony,
Chas, P.S.-Chas, Dist.-Bokaro ..... .....Petitioner
Versus
1.STATE OF BIHAR
2.Om Prakash Singh son of Shri Rajendra Prasad
Singh, resident of Heslal Post, Helal, Ratu Road,
Ranchi, P.S.-Shukhdeonagar, Dist.-Ranchi at
present resident of Krishnapatti, P.S. & Dist.Jamui
--------
8. 18.8.2010. Yesterday i.e. 17.8.2010 when the case was called out
none had appeared on behalf of the petitioner either to press this
petition or make a prayer for adjournment. However, the case was
adjourned with an indication that no further adjournment shall be
granted. While adjourning the case, it was noticed that interim
order of stay was continuing since 4.2.2002. Today again when the
case was called out, none appeared on behalf of the petitioner.
Mr.Bindhyachal Singh, learned counsel for opposite party no.2 is
present.
The petition stands rejected due to non-prosecution.
In view of rejection of this petition, interim order of
stay dated 4.2.2002 stands automatically vacated.
Let a copy of this order be sent to the court below
forthwith.
Md.S. ( Rakesh Kumar, J.)