IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.4260 of 2009
Smt.Chand Dai
Versus
The Union Of India & Ors
2. 02.09.2011. None appears for the petitioner. However, learned
counsel for the Union of India files counter affidavit, let it be
kept on record.
The writ application is dismissed for non
prosecution.
U. K. ( Dinesh Kumar Singh, J)