IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.33089 of 2007
VIJAY KUMAR SINGH @ VIJAY SINGH, Son of Sri Surendra
Pd. Singh, resident of Village-Rampur, P.S. Surajgarha, District-
Lakhisarai, at present residing at Village-Barahiya, P.S.
Barahiya, District-Lakhisarai ------------- Petitioner
Versus
1. THE STATE OF BIHAR
2. Manoj Kumar, Son of Rajwansi Yadav, at Garhi Basimpur,
District + P.S. Lakhisarai
3. Secretary, Sarvoday Sharmik Swablambi Samit, Brindawan
Khagour, District -Lakhisarai ------------ Opp.Parties.
-----------
07 09-11-2010 Today again on call, none appeared on behalf of the
petitioner either to press this petition or to make a prayer for
adjournment. Yesterday (i.e. 08.11.2010) also none appeared on
behalf of the petitioner. However, the case was adjourned for the
day with an indication that no further adjournment shall be
granted. While adjourning the case, it was noticed that in this
case interim order of stay was continuing since 7.2.2008.
Accordingly, the petition stands rejected due to non-
prosecution.
In view of rejection of the present petition, interim
order of stay stands automatically vacated.
( Rakesh Kumar, J.)
NKS/-