IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.2045 of 1998
Ram Chandar Ram, son of late Beni Ram, resident of village Rupaspur,
P.S. Danapur, District Patna ... Petitioner
Versus
1. The Rajendra Agri.University, Pusa, P.S. Pusa, District
Samastipur through its Registrar
2. The Vice Chancellor, Rajendra Agricultural University, Pusa,
P.S. Pusa, District Samastipur
3. The Director (Administration), Rajendra Agricultural University,
Pusa, P.S. Pusa, District Samastipur
4. Shri Brahamdeo Mandal, Non-Technical Supervisor Agricultural
Research Institute Mithapur Farm, Patna
5. Shri Lal Kishun Ram, Non-Technical Supervisor, Krishi Sankai,
Rajendra Agricultural University, Pusa, Samastipur
... Respondents
----------------------------------
4. 27.9.2011 No one appears for the petitioner.
From the office note it transpires that the sole
petitioner was reported to be dead, a fact which has been also
taken note in the order dated 4.11.2010. Learned counsel for the
petitioner was given time to file substitution petition of the sole
petitioner but such application for substitution has not been filed
till date even after expiry of a period of more than ten months.
That being so when the counsel for the petitioner
also has not appeared today it must be held that this writ
application, in absence of any substitution petition of the sole
petitioner, has become incompetent and is accordingly dismissed
as having abated.
(Mihir Kumar Jha,J.)
Surendra/