High Court Patna High Court - Orders

Dev Nandan Pd. vs The State Of Bihar & Ors on 9 November, 2011

Patna High Court – Orders
Dev Nandan Pd. vs The State Of Bihar & Ors on 9 November, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Miscellaneous Jurisdiction Case No.3218 of 2011
                                                In
                          Civil Writ Jurisdiction Case No. 1465 of 2011.
                ======================================================
                Dev Nandan Prasad, son of Late Rambilash Prasad, R/o Naya Tola,
                Narkatiyaganj, P.S. - Shikarpur, District - West Champaran ....   Petitioner
                                                 Versus
                1.The State of Bihar through Dr. Chandra Kishore Ashok Vardhan, son of
                (not known to the petitioner), the Principal Secretary, Department of
                Revenue, State of Bihar, Old Secretariat, Patna
                2. Shri Shridhar C. Cherit Boloo, son of (not known to the petitioner), the
                District Magistrate-cum-Collector, West Champaran at Betttiah
                3. Shri Ramashankar Prasad, son of (not known to the petitioner), the
                Deputy Collector, Establishment, West Champaran
                4. Shri Mahmood Alam, son of (not known to the petitioner), the Sub
                Divisional Magistrate, Narkatiyaganj, West Champaran
                5. Shri Awadh Kishore Thakur, the Circle Officer, Narkatiyaganj Circle,
                West Champaran                                    .... .... Opposite parties.
                ======================================================
                Appearance :
                For the Petitioner/s : Mr. Bimlesh Kumar Pandey, Advocate.

                For the Respondent/s     :
                                     Mr. Maheshwar Dhar Dwivedi, SC 23 and
                                     Mr. Sudhir Kumar Singh, AC to SC 23.
                ======================================================
                CORAM: HONOURABLE THE CHIEF JUSTICE

                ORAL ORDER

4. 09-11-2011 In view of the counter affidavit and the order dated
21st October 2011, the cause of action does not survive.

Application is accordingly disposed of.

(R.M. Doshit, CJ)
Dilip.