High Court Patna High Court - Orders

Zila Auto Rickshaw Sangh,Purni vs The State Of Bihar & Ors on 18 October, 2011

Patna High Court – Orders
Zila Auto Rickshaw Sangh,Purni vs The State Of Bihar & Ors on 18 October, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CWJC No.4163 of 2008
Zila Auto Rickshaw Sangh, R.N. Shaw Chowk, PS K. Hat, District Purnia through its President
Md. Shamim, Son of Late Md. Zahir. ----- Petitioner.
                                              Versus
    1. The State of Bihar through the Secretary to the Government, Department of Transport,
       Government of Bihar, Patna.
    2. The Regional Transport Authority, Purnia through its Secretary.
    3. The Commissioner, Purnia Division, Purnia.
    4. The District Magistrate, Purnia.
    5. The Superintendent of Police, Purnia.
    6. The District Transport Officer, Patna.
    7. The Sub-divisional Officer, Purnia. ----- Respondents.
                                             -----------

3 18.10.2011 Learned counsel for the petitioner submits that he has no

instruction in the matter.

This writ application is dismissed for non-prosecution.

        Sanjay                                                   (Sheema Ali Khan, J.)