High Court Patna High Court - Orders

Bishwanath Mishra vs The State Of Bihar &Amp; Ors on 7 March, 2011

Patna High Court – Orders
Bishwanath Mishra vs The State Of Bihar &Amp; Ors on 7 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CWJC No.7440 of 2006
BISHWANATH MISHRA, SON OF LATE BINDHESHWAR PRASAD MISHRA, RESIDENT
OF VILLAGE - SHEOHAR, P.S. - SHEOHAR, DISTRICT - SHEOHAR
                                                      .......... PETITIONER
                                   Versus
1. THE STATE OF BIHAR
2. THE SECRETARY, DESHI AND YUNANI CHIKITSA DEPARTMENT, BIHAR, PATNA.
3. THE DIRECTOR, DESHI AND YUNANI CHIKITSA DEPARTMENT, BIHAR, PATNA.
4. THE DISTRICT TREASURY OFFICER, SHEOHAR, BIHAR.
5. THE ACCOUNTANT GENERAL, BIHAR, PATNA.
                                               ................... RESPONDENTS
                                  -----------

2 07.03.2011 Sri Madhukar Mishra, learned counsel appearing on

behalf of the petitioner in presence of Sri Naresh Prasad, learned A.C.

to Standing Counsel No. 20 appearing on behalf of the State submits

that during the pendency of the writ petition grievances of the

petitioner have already been redressed and as such he does not want to

press this petition.

Accordingly, the petition stands dismissed as not pressed.

( Rakesh Kumar, J.)

Praful /-