Patna High Court – Orders
Manoj Kumar vs The Bihar State Food &Amp; Civil S on 2 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9756 of 2010
MANOJ KUMAR, S/O LATE BHASO SINGH, R/O MOHALLA JAI
PRAKASH NAGAR, WARD NO.-22, P.O. & P.S. KHAGARIA,
DISTRICT- KHAGARIA.
.... PETITIONER.
VERSUS
1. THE BIHAR STATE FOOD & CIVIL SUPPLIES
CORPORATION LIMITED THROUGH THE MANAGING
DIRECTOR, HAVING ITS HEAD OFFICE AT 5TH FLOOR,
SONE BHAWAN, BIRCHAND PATEL PATH, PATNA.
2. THE MANAGING DIRECTOR, BIHAR STATE FOOD & CIVIL
SUPPLIES CORPORATION LIMITED, 5TH FLOOR, SONE
BHAWAN, BIRCHAND PATEL PATH, PATNA.
3. THE CHIEF OF PROCUREMENT, BIHAR STATE FOOD &
CIVIL SUPPLIES CORPORATION LIMITED, 5TH FLOOR,
SONE BHAWAN, BIRCHAND PATEL PATH, PATNA.
4. THE DISTRICT MANAGER, BIHAR STATE FOOD & CIVIL
SUPPLIES CORPORATION LIMITED, MUNGER.
5. THE DISTRICT MAGISTRATE CUM CHAIRMAN,DISTRICT
TRANSPORT COMMITTEE, BIHAR STATE FOOD & CIVIL
SUPPLIES CORPORATION LIMITED,MUNGER.
6. THE DISTRICT MAGISTRATE, MUNGER.
7. LALAN KUMAR SINGH, S/O SRI JANARDAN PRASAD
SINGH, R/O VILLAGE MALAYPUR, P.O. MALAYPUR
(BARHAT),DISTRICT-JAMUI.
....... RESPONDENTS.
-----------
05/ 02.12.2010 Learned counsel for the respondents is present.
On 29.11.2010 when this case was called out for
hearing in admission matter, no one appeared for the petitioner and
the case was adjourned as a last chance.
Today also when the case is called out for hearing in
admission matter, no one appears on behalf of the petitioner to
press this petition.
Accordingly, this writ petition is dismissed for non-
prosecution.
(S. N. Hussain, J.)
Sunil