High Court Patna High Court - Orders

Kameshwar Prasad vs The State Of Bihar &Amp; Ors on 10 March, 2011

Patna High Court – Orders
Kameshwar Prasad vs The State Of Bihar &Amp; Ors on 10 March, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CWJC No.4267 of 2006

               KAMESHWAR PRASAD, S/O LATE RAM KRISHNA MAHTO,
               RESIDENT OF VILLAGE- GORDIHA, P.S. RAFIGANJ, DISTT.
               AURANGABAD, AT PRESENT RESIDENT OF MOHALLA
               JANAKPUR, P.S. GAYA MUFFASIL, DISTT- GAYA.
                                                          ... PETITIONER.
                                                Versus
               1. THE STATE OF BIHAR, THROUGH THE CHIEF SECRETARY, GOVT. OF
                  BIHAR, OLD SECRETARIATE, PATNA.
               2. THE COMMISSIONER, MAGADH DIVISION, GAYA.
               3. THE DISTRICT MAGISTRATE, GAYA.
               4. THE CHIEF EXECUTIVE OFFICER, GAYA MUNICIPALITY, GAYA.
               5. THE SUB-DIVISIONAL OFFICER, GAYA SADAR, GAYA.
               6. YADDU NANDAN PRASAD, S/O LATE RAM KRISHNA MAHTO,
                  RESIDENT OF VILAGE GORDIHA, P.S. RAFIGANJ, DISTT-
                  AURANGABAD, AT PRESENT RESIDENT OF MOHALLA JANAKPUR,
                  P.S. GAYA MUFFASIL, DISTT- GAYA.
                                                             .. RESPONDENTS.
                                              -----------

3. 10.03.2011 None appears for the petitioner. Same was the

position even yesterday.

In the circumstances, the petition is dismissed

for default.

Counsel for the Gaya Municipal Corporation

is present.

 Ibrar/                                            ( V.N. Sinha, J.)