Patna High Court – Orders
Vijay Choudhary @ Vijay … vs State Of Bihar &Amp; Anr on 30 June, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16417 of 2008
VIJAY CHOUDHARY @ VIJAY KR.COUDHARY
son of late Amar Nath Choudhary, R/o vill.-Rupaspur
P.O.-Khadna Rupaspur, P.S.-Rautara,Dist.-Katihar
...... .......Petitioner
Versus
1.STATE OF BIHAR
2.Md.Sultan S/o Abdul Kasim, R/o Vill.-Rewanna,
P.S.-Rautara, Dist.-Katihar .... ....Opp.Party.
-----------
3. 30.6.2010. Today again when the case was called out none
appeared on behalf of the petitioner either to press this petition or
to make a prayer for adjournment. Yesterday also none had
appeared on behalf of the petitioner. However, the case was
adjourned for a day with an indication that no further adjournment
shall be granted.
Accordingly, the petition is dismissed due to non-
prosecution.
Md.S. ( Rakesh Kumar, J.)