Patna High Court – Orders
Dinanath Sharma vs The State Of Bihar & Ors on 21 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2682 of 2005
Dinanath Sharma
Versus
The State Of Bihar & Ors
-----------
4 21.07.2011 No one appears on behalf of the petitioner to
press this writ application when the case is called out.
However, Mr. Rajiv Nayan Singh, learned counsel, is
present for the Bihar State Housing Board.
Earlier also, when this matter was taken up
on 15.07.2011, none had appeared on behalf of the
petitioner to press the same.
As a result, this writ application is dismissed
for want of prosecution.
Spd/- ( Dr. Ravi Ranjan, J.)