High Court Patna High Court - Orders

Nand Kishore Singh vs The State Of Bihar & Ors on 19 August, 2011

Patna High Court – Orders
Nand Kishore Singh vs The State Of Bihar & Ors on 19 August, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Civil Writ Jurisdiction Case No.3434 of 2008
                   Nand Kishore Singh, Son of Late Mundar Singh, Resident of Village -
                    Surath Bigha, P.S. - Aurangabad, District- Aurangabad.... Petitioner
                                                      Versus
                 1. The State Of Bihar through the Secretary, Department of Irrigation,
                     Government of Bihar, Patna.
                 2. The Chief Engineer (Mechanical), Water Resources Department,
                     Government of Bihar, Patna.
                 3. The Executive Engineer (Mechanical) Irrigation Division, Purnea,
                     District - Purnea.
                 4. The Accountant General of Bihar, Patna.
                 5. The Treasury Officer, District - Aurangabad.
                                                                  .......... Respondents
                                         ----------------------------------

3 19/8/2011 Today again on call none appeared on behalf of the

petitioner either to press the petition or to make a prayer for

adjournment. On earlier occasion also none had appeared on behalf

of the petitioner which is evident from order dated 17/8/2011.

Sri Prakash Kumar, learned A.C. to Government Pleader

No. 7 and learned counsel for Accountant General, Bihar, Patna, are

present.

The writ petition stands dismissed due to non-

prosecution.

( Rakesh Kumar, J.)

Praful