High Court Patna High Court - Orders

Ranjeet Prasad Singh @ Ranjeet … vs State Of Bihar & Ors. on 5 August, 2011

Patna High Court – Orders
Ranjeet Prasad Singh @ Ranjeet … vs State Of Bihar & Ors. on 5 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  C. REV. No.215 of 2010

                   Ranjeet Prasad Singh @ Ranjeet Kumar Singh Son of Late Lal Bahadur
                   Singh, Resident of Mohalla Colony no.1, P.S + P.O.-Katihar, District-
                   Katihar (Bihar)                                   . . . . . . Petitioner.
                                                    Versus
                   1. The State of Bihar.
                   2. The District Magistrate, Katihar.
                   3. The Chairman, Zila Parishad, Katihar.
                   4. The Deputy Development Commissioner-cum-Secretary, Zila
                      Parishad, Katihar.
                   5. Kshitish Chandra Ghos, Son of Late Chinta Haran Ghos, Resident of
                      Ghosh Para Colony No.2, P.S.- Katihar, District- Katihar.
                                                                    . . . . . Respondents.
                                      -----------

04/ 05.08.2011 Peremptory order of this court dated 15.07.2011 has not

been complied. Accordingly, this civil review petition is dismissed

for default.

(S. N. Hussain, J.)

Sunil