High Court Patna High Court - Orders

Laxminiya vs The State Of Bihar & Anr on 28 June, 2011

Patna High Court – Orders
Laxminiya vs The State Of Bihar & Anr on 28 June, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    CWJC No.9275 of 2007

                    Laxminiya, Wife of Late Prasad Ram, resident of Mohalla- Mangla
                    Gauri, P.S. Civil Lines, District-Gaya ------------------- Petitioner
                                            Versus

                1. The State Of Bihar through the Secretary-cum- Commissioner,
                   Department of Urban Development, New Secretariat, Patna
                2. The Municipal Commissioner, Gaya Municipal Corporation, Gaya
                                          ------------------------------------ Respondents.
                                               -----------

03 28-06-2011 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 27.06.2011. However,learned counsel for

the Respondents is present.

The writ petition stands dismissed due to non-prosecution.

     NKS/-                                          ( Rakesh Kumar, J. )