High Court Patna High Court - Orders

Chandreshwar Prasad Singh vs The State Of Bihar &Amp; Ors on 21 April, 2011

Patna High Court – Orders
Chandreshwar Prasad Singh vs The State Of Bihar &Amp; Ors on 21 April, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                        CWJC No.12845 of 2006
                      CHANDRESHWAR PRASAD SINGH
                      son of late Ram Lakhan Singh, resident of
                      village-Bhadai, P.S.-Hathauri, P.O.-Bhadai
                      via Rampur Hari, District-Muzaffarpur
                                .......        ........ Petitioner
                                          Versus
                      1.THE STATE OF BIHAR through the Under
                        Secretary, Deptt. of Secondary, Primary and
                        Adult Education, Govt. of Bihar, Patna
                      2.The Secretary, Deptt. of Secondary Education
                        Bihar, Patna.
                      3.The Director, Provident Fund, Pant Bhawan,
                        Bihar, Patna
                      4.The District Education Officer, Sitamarhi
                      5.The District Provident Officer, Sitamarhi
                      6.The Treasury Officer, Sitamarhi
                                .......              ......Respondents
                                            -----------

2. 21.4.2011. On call none appeared on behalf of the petitioner

either to press this petition or to make a prayer for adjournment.

Mrs. Arpana Kumari, learned A.C. to S.C.-15

appearing on behalf of the respondent-State, is present.

The writ petition is dismissed due to non-

prosecution.

Md.S.                                           ( Rakesh Kumar, J.)