High Court Patna High Court - Orders

Devendra Pathak vs The State Of Bihar &Amp; Ors on 28 April, 2011

Patna High Court – Orders
Devendra Pathak vs The State Of Bihar &Amp; Ors on 28 April, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       CWJC No.14292 of 2006
                      DEVENDRA PATHAK son of Late Ramdeo
                      Pathak, Resident of Hawai Nagar, P.O.-Hatia,
                      P.S.-Jagarnathpur, Dist.-Ranchi (Jharkhand)
                                         .......           ........ Petitioner
                                          Versus
                      1.THE STATE OF BIHAR
                      2.The Director Industries Deptt. (Hasth Kargha)
                        Awam Resham) Govt. of Bihar, Patna
                      3.The Assistant Registrar, Co-Operative Weavers
                        Society, Gulzarbagh, Patna- 8
                      4.The District Accounts Officer, Collectoriate
                        Campus, Patna
                                   ........           ....... Respondents
                                           -----------

2. 28.4.2011. On call, none appeared on behalf of the petitioner

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

Mr. Rajesh Kumar Sinha, learned A.C. to G.P.-21

appearing on behalf of the respondents submits that in this case a

detailed counter affidavit has been filed. It has further been

submitted that from the counter affidavit, it is evident that the

grievances of the petitioner have already been redressed.

The writ petition stands dismissed due to non-

prosecution.

Md.S.                                           ( Rakesh Kumar, J.)