Patna High Court – Orders
Saryug Das Azad vs The State Of Bihar &Amp; Ora on 27 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.215 of 2005
SARYUG DAS AZAD SON OF LATE CHENOY DAS,
RESIDENT OF VILLAGE- KARIHO, P.S. SUPAUL,
DISTRICT- SUPAUL - PETITIONER.
Versus
1.THE STATE OF BIHAR THROUGH DISTRICT
MAGISTRATE, SUPAUL, DISTRICT-SUPAUL.
2.DIVISIONAL FOREST OFFICER-CUM-ENVIRONMENTAL
OFFICER, FOREST EXTENSION DIVISION, SAHARSA,
DISTRICT- SAHARSA.
3.REGIONAL FOREST OFFICER-CUM-DEPUTY DEPT
MANAGER, SUPAUL, DISTRICT- SUPAUL.
4.FORESTER, FOREST DEPARTMENT, SUPAUL, DISTRICT-
SUPAUL - RESPONDENTS.
-----------
2/ 27-04-2011 None appears on behalf of the petitioner to
press the present writ petition. However, learned State
counsel is present.
The writ petition stands dismissed for want of
prosecution.
BTiwary (Birendra Prasad Verma, J.)