Patna High Court – Orders
Dr.Kaushal Kishore Mishra vs The State Of Bihar & Ors on 28 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.15306 of 2007
Dr.Kaushal Kishore Mishra, Son of Late Jamuna Mishra, resident of
Sarvoday Nagar, P.O. and P.S. and District-Begusarai ---------- Petitioner
Versus
1. The State Of Bihar through Commissioner-cum- Secretary, Health
Services, Bihar,Patna
2. The Director-in-Chief, Health Services, Bihar,Patna
3. The Director, Health Services,Bihar,Patna
4. The Regional Deputy Director, Health Services of Bihar,Patna
5. The Civil Surgeon, Jamui(Bihar)
6. The Incharge Medical Officer-cum- DDO, Prarthmik Chikitsha Medical
Officer, Khaira, Jamui -------------------- Respondents.
-----------
02 28-07-2011 On call, none appeared on behalf of the petitioner either to press
this petition or to make a prayer for adjournment. However, Sri Chhotelal
Mishra, learned A.C. to Standing Counsel no.17, who appears on behalf
of Respondent/ State is present.
The writ petition stands dismissed due to non-prosecution.
NKS/- ( Rakesh Kumar, J. )