Patna High Court – Orders
Shatrughan Prasad Rai vs The State Of Bihar &Amp; Ors on 28 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1191 of 2007
Shatrughan Prasad Rai, son of late Tej Narayan Rai, resident of
Village Kochadhi, P.O. Sarenja, Police Station Rajpur, District
Buxar.
------ Petitioner
Versus
1. The State of Bihar.
2. The Secretary, Water Resources Department, Government of Bihar,
Irrigation Building, Harding Road, Patna.
3. The Chief Engineer, Water Resources Department, at Dehri,
District Rohtas.
4. The Executive Engineer, Sone Nahar Division, Buxar.
---------- Respondents
-----------
3 28.03.2011 No one appears on behalf of the
petitioner. Counsel for the State is present.
On the last occasion, this Court had
given liberty to the counsel for the
petitioner to produce any Government decision
showing elder brother and elder sister of the
deceased unmarried employee could be
appointed on compassionate ground.
From the records, it would appear
that no such Government decision has been
brought on record.
That being so, when the counsel for
the petitioner is also not present, this
application must be dismissed.
Rsh (Mihir Kumar Jha, J.)