High Court Patna High Court - Orders

Nitya Nand Singh vs The State Of Bihar & Ors on 4 August, 2011

Patna High Court – Orders
Nitya Nand Singh vs The State Of Bihar & Ors on 4 August, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CIVIL WRIT JURISDICTION CASE No.14279 of 2005
                 Nitya Nand Singh, s/o- Late Chandrika Prasad Singh, r/o- village
                 Jhaua, P.A.- Avtar Nagar, District- Saran (Chapra)
                                                                   ........... Petitioner
                                                    Versus
                 1. The State Of Bihar through Director General of Police, Bihar,
                     Patna.
                 2. The Deputy Inspector General of Police, (Administration),
                     Bihar, Patna.
                 3. The State of Jharkhand through Director General of Police,
                     Jharkhand, Ranchi
                 4. The Deputy Inspector General of Police, dumka, District-
                     Dumka, Jharkhand State.
                 5. The Superintendent of Police, Sahebganj, District- Sahebganj,
                     Jharkhand State.
                                                                   ............. Respondents
                                        ----------------------------------

3 04.08.2011 Petitioner had assailed the order of dismissal from

service passed in the year 1984. This Court vide order dated

13.9.2010 noticed that the petitioner had died during the

pendency of the application and, therefore the legal heirs of the

petitioner was required to file substitution petition.

Marginal notes indicate that till 3.8.2011, no such

substitution petition has been filed.

The application is dismissed as having become

infructuous.

pkj                                         (Kishore K. Mandal, J.)