High Court Patna High Court - Orders

Raj Kishori Devi vs The State Of Bihar & Ors on 4 August, 2011

Patna High Court – Orders
Raj Kishori Devi vs The State Of Bihar & Ors on 4 August, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                       CIVIL WRIT JURISDICTION CASE No.12093 of 2005
                 Raj Kishori Devi, w/o- Late Birendra Pratap Singh, 27, Patliputra
                 Colony, P.s.- Patliputra, District- Patna-13.
                                                                          ........ Petitioner
                                                   Versus
                 1. The State Of Bihar, through the Commissioner-cum-Secretary,
                    Department of Water Resources Development, Government of
                    Bihar, Patna.
                 2. Engineer-in-Chief,        Water         Resources          Development
                    Department, Government of Bihar, Patna.
                 3. The Accountant General, Bihar, Patna.
                                                                          .. Respondents
                                       ----------------------------------

4 04.08.2011 No body appears on behalf of the petitioner.

It appears from order dated 1.9.2010 that this Court

having noticed the fact that sole petitioner died, permitted filing

of substitution petition on behalf of legal heirs. From the

marginal notes, it appears that substitution petition has not

been filed till 3rd of August, 2011.

In that view of the matter, the application is dismissed

as having become infructuous.

pkj                                          (Kishore K. Mandal, J.)