High Court Patna High Court - Orders

Gaya Singh vs The State Of Bihar &Amp; Ors on 19 April, 2011

Patna High Court – Orders
Gaya Singh vs The State Of Bihar &Amp; Ors on 19 April, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                        CWJC No.12477 of 2006

                          Gaya Singh, Son of Ramjit Singh, resident of Village- Karah Tola
                          Ramkoha, P.O. Karah, Police Station-Baniyapur, District-Saran
                                                          ------------------------ Petitioner
                                              Versus

                     1.   THE STATE OF BIHAR
                     2.   The Collector, Saran at Chapra
                     3.   The District Superintendent of Education, Saran at Chhapra
                     4.   District Provident Fund Officer, Saran at Chhapra
                     5.   District Treasury Officer, Saran at Chhapra
                                                --------------------- Respondents.
                                                 -----------

02 19-04-2011 When the case was called out, none appeared on

behalf of the petitioner either to press this petition or to make a

prayer for adjournment. However, Smt. Tanuja Mishra, learned

A.C. to Govt. Pleader no.18 is present.

The petition stands dismissed due to non-prosecution.

NKS/-                                            ( Rakesh Kumar,J.)