High Court Patna High Court - Orders

Kamal Prasad Singh vs The State Of Bihar & Ors on 8 July, 2011

Patna High Court – Orders
Kamal Prasad Singh vs The State Of Bihar & Ors on 8 July, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CWJC No.11064 of 2007

                       Kamal Prasad Singh, Son of Late Laxman Singh, Village- Post
                       Chamrupur , P.S. Jhandaha, District- Vaishali ------- Petitioner
                                             Versus

                  1. The State Of Bihar
                  2. The District Magistrate, Vaishali at Hajipur
                  3. The District Superintendent ,Vaishali at Hajipur
                  4. The Block Education Extension Officer, Jhandaha, District-Vaishali at
                     Hajipur
                  5. The Head Master, Government Primary School Pachai Mubark
                     Anchal-Mahua                  -------------------------- Respondents.

                   -----------

03 08-07-2011 On call, none appeared on behalf of the petitioner either to press

this petition or to make a prayer for adjournment. However, Dr. Chandra

Shekhar Azad , learned A.C. to Govt. Advocate no.9 appearing on behalf

of Respondent/ State is present.

The writ petition stands dismissed due to non-prosecution.

     NKS/-                                           ( Rakesh Kumar, J. )