High Court Patna High Court - Orders

Radha Kant Sharma vs The State Of Bihar &Amp; Ors on 29 April, 2011

Patna High Court – Orders
Radha Kant Sharma vs The State Of Bihar &Amp; Ors on 29 April, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       CWJC No.14496 of 2006

                        Radha Kant Sharma ( Retd. Teacher), Son of Late Gangadhar
                        Sharma, resident of Village- Parwaldih, Post- Kariyadpur, P.S.
                        Fatehpur, District-Gaya                 -------- Petitioner
                                             Versus

                     1. The State Of Bihar through the Secretary ( Primary Education),
                        Secondary, Primary and Adult Education Department, New
                        Secretariat, Patna
                     2. The Director, Provident Fund, Bihar, Patna
                     3. The District Provident Fund Officer, Gaya
                     4. The District Superintendent of Education, Gaya
                                                  ------------------------------ Respondents.
                                                   -----------

02 29-04-2011 On call, none appeared on behalf of the petitioner

either to press this petition or to make a prayer for adjournment.

However, Sri Satyapal Narottam, learned A.C. to Govt. Advocate

no.8 is present and submits that in this case, a counter affidavit has

been filed on behalf of Respondent no.4/ District Superintendent

of Education, Gaya and from the counter affidavit , it is evident

that almost all the grievances of the petitioner have already been

redressed .

The writ petition stands dismissed due to non-

prosecution.

NKS/-                                            ( Rakesh Kumar,J.)