Patna High Court – Orders
Chandreshwar Prasad Singh vs The State Of Bihar &Amp; Ors on 21 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.12845 of 2006
CHANDRESHWAR PRASAD SINGH
son of late Ram Lakhan Singh, resident of
village-Bhadai, P.S.-Hathauri, P.O.-Bhadai
via Rampur Hari, District-Muzaffarpur
....... ........ Petitioner
Versus
1.THE STATE OF BIHAR through the Under
Secretary, Deptt. of Secondary, Primary and
Adult Education, Govt. of Bihar, Patna
2.The Secretary, Deptt. of Secondary Education
Bihar, Patna.
3.The Director, Provident Fund, Pant Bhawan,
Bihar, Patna
4.The District Education Officer, Sitamarhi
5.The District Provident Officer, Sitamarhi
6.The Treasury Officer, Sitamarhi
....... ......Respondents
-----------
2. 21.4.2011. On call none appeared on behalf of the petitioner
either to press this petition or to make a prayer for adjournment.
Mrs. Arpana Kumari, learned A.C. to S.C.-15
appearing on behalf of the respondent-State, is present.
The writ petition is dismissed due to non-
prosecution.
Md.S. ( Rakesh Kumar, J.)