Patna High Court – Orders
Bishnu Deo Yadav vs The State Of Bihar &Amp; Ors on 30 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9971 of 2006
BISHNU DEO YADAV, S/o Late Puran Yadav, R/o Village- Simrahua, P.O.- Kathautiya, P.S.-
Goh, District- Aurangabad.
......... Petitioner
Versus
1. THE STATE OF BIHAR
2. The Deputy Superintendent of Education, Aurangabad.
3. The District Provident Fund Officer, Aurangabad.
4. The Accountant General, Bihar, Patna.
........... Respondents
-----------
3 30.03.2011 Today again, on call, none appeared on behalf of the
petitioner either to press the petition or to make a prayer for
adjournment. Yesterday also, none appeared on behalf of the
petitioner. Sri Subhash Prasad Singh, learned G.A. No. 7, and learned
counsel appearing on behalf of respondent no. 4/Accountant General,
are present.
It was submitted by Sri Subhash Prasad Singh, learned
G.A. No. 7, that during the pendency of the writ petition almost all the
grievances of the petitioner have already been redressed.
The petition stands dismissed due to non-prosecution.
( Rakesh Kumar, J.)
Praful