Patna High Court – Orders
Dev Nandan Pd. vs The State Of Bihar & Ors on 9 November, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.3218 of 2011
In
Civil Writ Jurisdiction Case No. 1465 of 2011.
======================================================
Dev Nandan Prasad, son of Late Rambilash Prasad, R/o Naya Tola,
Narkatiyaganj, P.S. - Shikarpur, District - West Champaran .... Petitioner
Versus
1.The State of Bihar through Dr. Chandra Kishore Ashok Vardhan, son of
(not known to the petitioner), the Principal Secretary, Department of
Revenue, State of Bihar, Old Secretariat, Patna
2. Shri Shridhar C. Cherit Boloo, son of (not known to the petitioner), the
District Magistrate-cum-Collector, West Champaran at Betttiah
3. Shri Ramashankar Prasad, son of (not known to the petitioner), the
Deputy Collector, Establishment, West Champaran
4. Shri Mahmood Alam, son of (not known to the petitioner), the Sub
Divisional Magistrate, Narkatiyaganj, West Champaran
5. Shri Awadh Kishore Thakur, the Circle Officer, Narkatiyaganj Circle,
West Champaran .... .... Opposite parties.
======================================================
Appearance :
For the Petitioner/s : Mr. Bimlesh Kumar Pandey, Advocate.
For the Respondent/s :
Mr. Maheshwar Dhar Dwivedi, SC 23 and
Mr. Sudhir Kumar Singh, AC to SC 23.
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
ORAL ORDER
4. 09-11-2011 In view of the counter affidavit and the order dated
21st October 2011, the cause of action does not survive.
Application is accordingly disposed of.
(R.M. Doshit, CJ)
Dilip.