IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10989 of 2007
Shivnath Choudhary, Son of Late Bhagwan Choudhary, resident of
Mohalla- Daulatganj, P.S. Bhagwan Bazar, Saran at Chapra--Petitioner
Versus
1. The State Of Bihar
2. The Collector, Chapra, Saran
3. Block Development Officer, Manjhi Block, Saran at Chapra
4. District Provident Fund Officer, Saran at Chapra
5. Accountant General,Bihar,Patna
------------------------------ Respondents.
-----------
03 06-07-2011 On call, none appeared on behalf of the petitioner either to press
this petition or to make a prayer for adjournment. However, Sri Md. Eqbal
Asif Neyazi , learned A.C. to Govt. Pleader no.4 submits that during the
pendency of the present writ petition, relief sought for by the petitioner
have already been redressed, which is evident from the counter affidavit
filed on behalf of Respondent no.4 and counter affidavit filed on behalf of
Respondent nos. 2 and 3.
The writ petition stands dismissed due to non-prosecution.
NKS/- ( Rakesh Kumar, J. )