Patna High Court – Orders
Bhikhari Prasad Rai vs The State Of Bihar &Amp; Ors on 11 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11811 of 2006
Bhikhari Prasad Rai, Son of Late Sanjiv Prasad Rai, resident of
Village- Uparbandhi, P.O. Bamandih, P.S. Palogori, District-
Deohgar ------------------------- Petitioner
Versus
1. THE STATE OF BIHAR
2. The Secretary, Water Resources ( Irrigation) Department, Govt. of
Bihar,Patna
3. The Chief Engineer ( Mechanical), Water Resources ( Irrigation)
Division,Jhaja
4. The Executive Engineer, Irrigation, Mechanical Division, Jhaja
5. The District Provident Fund Officer, Munger
6. The Treasury Officer, Bhagalpur, District-Bhagalpur
---------------------- Respondents.
-----------
02 11-04-2011 Sri Sita Ram Sharan, learned counsel for the petitioner
in presence of Sri Ashok Mishra, learned A.C. to Standing
Counsel No.7, who appears on behalf of the Respondents, submits
that during the pendency of the present writ petition, all the
grievances of the petitioner have already been redressed and, as
such, he does not want to press this petition.
The petition stands dismissed as not pressed.
NKS/- ( Rakesh Kumar,J.)