Patna High Court – Orders
Nageshwar Singh vs The State Of Bihar &Amp; Ors on 7 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9396 of 2004
NAGESHWAR SINGH, son of late Bhagwati Singh, R/o
village Pawani, P.S. Nasriganj, District Rohtas (Sasaram)
.....Petitioner.
Versus
1.THE STATE OF BIHAR
2.The Member of Permanent Lok Adalat, Rohtas
(Sasaram)
3.Amrendra Kumar Singh
4.Dharmendra Kumar Singh
all sons of late Rai natha Singh, R/O village pawani P.S.
Nasriganj, DistrictRohtas .......Respondents.
-----------
7 07.04.2011 Despite repeated calls nobody appears on
behalf of the petitioner to press this application. However,
Mrs. Sunita Kumari, appearing on behalf of private
respondents is present. The present writ petition stands
dismissed for want of prosecution.
(Birendra Prasad Verma, J.)
Rahman