IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.5614 of 2008
Jagat Narayan Ram, Son of Late Ganga Ram Resident of village -
Welhaghat, P.O. - Tulsiwari, Via- Madhepura, P.S. - Madhepura, District
- Madhepura................................................... Petitioner
Versus
1. The State Of Bihar through the Chief Secretary, Govt. of Bihar,
Patna.
2. The Accountant General, Bihar, Patna.
3. The District Magistrate, Madhepura.
4. The District Magistrate, Saharsa.
5. The Special Officer, Land Acquisition Department, Saharsa.
6. The Director, Provident Fund, Bihar, Patna.
7. The District Provident Fund Officer, Saharsa.
.......... Respondents
----------------------------------
2 30/8/2011 On call none appeared on behalf of the petitioner.
Sri Eqbal Asif Neyazi, learned AC to Government
Pleader No. 4, appearing on behalf of all the Respondents/State of
Bihar, submits that main grievance in the writ petition was to pay
the amount of GPF. It was submitted that GPF amount has already
been paid which is evident from the statement made in the counter
affidavit filed on behalf of Respondent No. 7/District Provident
Fund Officer, Saharsa on 5th March, 2009. No rejoinder to the
counter affidavit has been filed.
The writ petition stands dismissed due to non-
prosecution.
( Rakesh Kumar, J.)
Praful