High Court Patna High Court - Orders

Bishundeo Prasad Singh vs The State Of Bihar &Amp; Ors on 11 February, 2011

Patna High Court – Orders
Bishundeo Prasad Singh vs The State Of Bihar &Amp; Ors on 11 February, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      CWJC No.4887 of 2006

                        Bishundeo Prasad Singh, Son of Late Karelal Singh, resident of
                        Village- Baltara Post: Phulbaria, P.S. Gogri, District-Khagaria
                                                     ---------------------- Petitioner
                                              Versus

                     1. THE STATE OF BIHAR
                     2. The Director, General Provident Fund, Pant Bhawan, Baily Road,
                        Patna
                     3. The Collector, Khagaria
                     4. The District Superintendent of Education, District-Khagaria
                     5. The District Provident Fund Officer, Khagaria
                                                      ------------------ Respondents.

                                                          -----------

03 11-02-2011 Today again on call, none appeared on behalf of the

petitioner either to press this petition or to make a prayer for

adjournment. However, Sri Subesh Sharma, learned A.C. to

Govt. Pleader no.16 is present. Yesterday (i.e. on 10.02.2011)

none had appeared on behalf of the petitioner.

It was submitted by learned counsel for the State that

in this case a counter affidavit has already been filed, which

indicates that the grievances of the petitioner have already been

redressed.

The petition stands rejected due to non-prosecution.

NKS/-                                                  ( Rakesh Kumar, J.)