IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.16379 of 2007
Gangalal Prasad , Son of Late Rambhajan Prasad r/o Village + P.O.
Mandil, P.S. Jehanabad , District-Jehanabad at present address Shri
Nagar Masaurhi, P.S. Masaurhi, district-Patna ------------Petitioner
Versus
1. The State Of Bihar through Chairman, Bihar State Electricity
Board,Bidyut Bhawan,Bailey Road,Patna
2. Secretary, Bihar State Electricity Board,Bidyut Bhawan,Bailey
Road,Patna
3. Director of Accountants,Bihar State Electricity Board,Vidyut
Bhawan,Bailey Road,Patna
4. Financial Controller Electricity Board, Bidyut Bhawan, Bailey
Road,Patna
5. The Chief Engineer, Department of Electricity Board,Patna
6. District Officer, Provident Fund,Patna
--------------------- Respondents.
----------------------------------
03 05-08-2011 Today again on call, none appeared on behalf of the
petitioner either to press this petition or to make a prayer for
adjournment. On earlier occasion also, none had appeared on behalf
of the petitioner, which is evident from the order dated 03.08.2011.
Sri Shashi Bhushan Kumar, learned A.C. to Govt. Pleader no.15,
who appears on behalf of Respondent nos.1 and 6/ State and Sri
Vijay Kumar Verma, learned counsel appearing on behalf of
Respondent nos. 2 to 5 /Bihar State Electricity Board are present.
The writ petition stands dismissed due to non-
prosecution.
( Rakesh Kumar, J.)
NKS/-