Patna High Court – Orders
Jaladhar Prasad Singh vs The State Of Bihar & Ors on 28 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.15257 of 2007
Jaladhar Prasad Singh, S/O Late Banarshi Prasad Singh, resident of
Village + P.S. Ramgarh, District-Lakhisarai -------- Petitioner
Versus
1. The State Of Bihar
2. The Director, Primary Education, Bihar, Patna
3. The Regional Deputy Director of Education, Munger Division, Munger
4. The District Superintendent of Education, Lakhisarai
--------------------------------------------- Respondents.
-----------
03 28-07-2011 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 27.7.2011. Sri Suresh Sharma, learned
A.C. to Govt. Pleader no.16 appearing on behalf of Respondent/ State is
present.
The writ petition stands dismissed due to non-prosecution.
NKS/- ( Rakesh Kumar, J. )