High Court Patna High Court - Orders

Hare Krishna Lal Das vs The State Of Bihar &Amp; Ors on 26 April, 2011

Patna High Court – Orders
Hare Krishna Lal Das vs The State Of Bihar &Amp; Ors on 26 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    CWJC No.5454 of 2005
                      HARE KRISHNA LAL DAS, SON OF LATE MADHUSUDAN
                      DAS, RESIDENT OF VILLAGE-KAITHAHI, P.S. RAJNAGAR,
                      DISTRIC-MADHUBANI, AT PRESENT RESIDING AT WARD
                      NO. 1, WEST GAJANADHAR, SUPAUL, P.S. AND DISTRICT-
                      SUPAUL.           ...... PETITIONER.
                                            Versus
                     1. THE STATE OF BIHAR THROUGH THE SECRETARY,
                        BUILDING CONSTRUCTION DEPARTMENT, GOVT. OF
                        BIHAR PATNA.
                      2. THE ENGINEER-IN-CHIEF, BUILDING CONSTRUCTION
                         DEPARTMENT, GOVT. OF BIHAR, PATNA.
                      3. THE CHIEF ENGINEER(NORTH BIHAR) BUILDING
                         CONSTRUCTION DEPARTMENT, GOVT, OF BIHAR,
                          PATNA.
                      4. THE SUPERINTENDING ENGINEER, BUILDING
                         CONSTRUCTION DEPARTMENT, DARBHANGA CIRCLE,
                         DARBHANGA.
                      5. THE EXECUTIVE ENGINEER, BUILDING CONSTRUCTION
                         DIVISION, MADHUBANI.
                      6. THE ASSISTANT ENGINEER-CUM-SUB-DIVISIONAL
                         OFFICER, BUILDING CONSTRUCTION SUB-DIVISION,
                         JHANJHARPUR, DISTRICT-MADHUBANI.
                                                         .....RESPONDENTS
                                          -----------

03. 26.04.2011 Learned counsel for the respondents is present.

When the case was called out for hearing in

admission matter on 18.04.2011, on one appeared on behalf of

the petitioner and the case was adjourned as a last chance. Today

also when the case is called out no one appears on behalf of the

petitioner to press this petition.

Accordingly, this writ petition is dismissed for non

prosecution.

       Devendra/                                        ( S.N. Hussain, J.)