High Court Patna High Court - Orders

Surendra Rai vs The State Of Bihar &Amp; Ors on 31 March, 2011

Patna High Court – Orders
Surendra Rai vs The State Of Bihar &Amp; Ors on 31 March, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CWJC No.10003 of 2006
          SURENDRA RAI SON OF LATE RAM PUKAR RAI, RESIDENT OF
          VILLAGE CHHOTKA MANJHA, P.S. MAIRWA, DIST. SIWAN.
                  ...                      ...   PETITIONER.
                                 Versus
     1.   THE STATE OF BIHAR
     2.   THE DIRECTOR, PRIMARY EDUCATION, HUMAN RESOURCES
          DEVELOPMENT DEPARTMENT, GOVERNMENT OF BIHAR, NEW
          SECRETARIAT, PATNA.
     3.   THE DISTRICT MAGISTRATE, SIWAN.
     4.   THE DISTRICT SUPERINTENDENT OF EDUCATION, SIWAN.
     5.   THE DISTRICT PROVIDENT FUND OFFICER, SIWAN.
                  ...                        ...  RESPONDENTS.
                              -----------

3. 31.3.2011. None appeared on behalf of the

petitioner either to press this petition or

to make a prayer for adjournment. On

earlier occasion also, none appeared on

behalf of the petitioner, which is evident

from order dated 30.3.2011.

The petition stands dismissed due

to non prosecution.

      N.H./                           ( Rakesh Kumar,J.)