High Court Patna High Court - Orders

Jagat Narayan Ram vs The State Of Bihar & Ors on 30 August, 2011

Patna High Court – Orders
Jagat Narayan Ram vs The State Of Bihar & Ors on 30 August, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Civil Writ Jurisdiction Case No.5614 of 2008
                 Jagat Narayan Ram, Son of Late Ganga Ram Resident of village -
                 Welhaghat, P.O. - Tulsiwari, Via- Madhepura, P.S. - Madhepura, District
                 - Madhepura................................................... Petitioner
                                                    Versus
                 1. The State Of Bihar through the Chief Secretary, Govt. of Bihar,
                    Patna.
                 2. The Accountant General, Bihar, Patna.
                 3. The District Magistrate, Madhepura.
                 4. The District Magistrate, Saharsa.
                 5. The Special Officer, Land Acquisition Department, Saharsa.
                 6. The Director, Provident Fund, Bihar, Patna.
                 7. The District Provident Fund Officer, Saharsa.
                                                                     .......... Respondents
                                       ----------------------------------

2 30/8/2011 On call none appeared on behalf of the petitioner.

Sri Eqbal Asif Neyazi, learned AC to Government

Pleader No. 4, appearing on behalf of all the Respondents/State of

Bihar, submits that main grievance in the writ petition was to pay

the amount of GPF. It was submitted that GPF amount has already

been paid which is evident from the statement made in the counter

affidavit filed on behalf of Respondent No. 7/District Provident

Fund Officer, Saharsa on 5th March, 2009. No rejoinder to the

counter affidavit has been filed.

The writ petition stands dismissed due to non-

prosecution.

( Rakesh Kumar, J.)

Praful