High Court Patna High Court - Orders

Deo Nath Singh vs The State Of Bihar &Amp; Ors on 11 February, 2011

Patna High Court – Orders
Deo Nath Singh vs The State Of Bihar &Amp; Ors on 11 February, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.4959 of 2006

                      DEO NATH SINGH, S/O Late Lakshmeshwar Prasad Singh,
                     resident of Mohalla- Sanchi Patti, North of Jauhari Bazar, Hajipur
                     Town P.S. Hajipur Town, District-Vaishali, Retired Head Master,
                     Nationalized High School, Dayalpur, District-Vaishali--Petitioner
                                           Versus

                     1 THE STATE OF BIHAR
                      2. Secretary, Human Resources Development Department,
                     Bihar,Patna
                      3. Under Secretary, Human Resources Development Department,
                     Bihar,Patna
                     4. Director, Secondary Education,Bihar,Patna
                     5. District Magistrate, Vaishali at Hajipur
                     6. District Education Officer, Vaishali at Hajipur
                     7. District Provident Fund Officer, Vaishali at Hajipur
                     8. Treasury Officer, Vaishali at Hajipur
                     9. Accountant General ( A &E )II, Hinoo, Ranchi
                     10. Accountant General,Bihar,Patna ----------- 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 .Yesterday (i.e. on 10.2.2011) also none had

appeared on behalf of the petitioner.

Learned counsel for the State submits that during the

pendency of the present petition, almost all the grievances of the

petitioner have already been redressed.

The petition stands rejected due to non-prosecution.

NKS/-                                               ( Rakesh Kumar, J.)