Patna High Court – Orders
Nathuni Ram vs The Bihar Industrial Area Deve on 11 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.8721 of 2011
Nathuni Ram son of Phudeni Ram, Resident of village-Bela
Chapra, Police Station-Bela, Dist. Muzaffarpur.
---Petitioner.
Versus
1. The Bihar Industrial Area Development Authority Udyog
Bhawan, East Gandhi Maidan, Patna.
2. The Chairman, Bihar Industrial Area Development Authority,
Udyog Bhawan, East Gandhi Maidan, Patna.
3. The Managing Director, Bihar Industrial Area Development
Authority, Udyog Bhawan, East Gandhi Maidan, Patna.
4. The Secretary, Bihar Industrial Area Development Authority,
Udyog Bhawan, East Gandhi Maidan, Patna.
5. The Executive Director, Bihar Industrial Area Development
Authority, Regional Office Bhagalpur.
---
04 11.08.2011 In spite of repeated calls nobody appears on behalf of the
petitioner.
Mr. Lal, learned counsel representing the respondent
BIADA is present.
On 25.07.2011 when the case was taken up nobody on
behalf of the petitioner had appeared. This Court is constrained to
dismiss this application for non-prosecution.
I order accordingly.
Sym ( Kishore K. Mandal, J.)