IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5082 of 2006
GIRJA NANDAN SHARMA
Versus
THE STATE OF BIHAR & ORS
-----------
2. 11.2.2011. On call, none appeared on behalf of the petitioner
either to press this petition or to make a prayer for adjournment of
the case. Mr.Krishna Murari Prasad, learned counsel for the State
and Mr. D.Chaubey, learned counsel for the Accountant General are
present.
It was submitted by learned counsel for the State that
during the pendency of the present writ petition grievances of the
petitioner have already been redressed.
However, the case is adjourned for the day.
Put up the case on 14.2.2011.
Md.S. ( Rakesh Kumar, J.)