Patna High Court – Orders
Maheshwar Prasad Dubey vs The State Of Bihar &Amp; Ors on 28 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.6132 of 2006
MAHESHWAR PRASAD DUBEY, S/O LATE RAM CHANDRA PRASAD DUBEY,
RESIDENT OF VILLAGE - KOERGAWAN, P.S. - CHAKIYA, DISTRICT - EAST
CHAMPARAN.
VERSUS
1. THE STATE OF BIHAR .
2. THE DIRECTOR, PRIMARY EDUCATION, STATE OF BIHAR, PATNA.
3. DISTRICT MAGISTRATE, EAST CHAMPARAN, MOTIHARI.
4. DISTRICT SUPERINTENDENT OF EDUCATION, EAST CHAMPARAN, MOTIHARI.
5. DISTRICT PROVIDENT FUND OFFICER, EAST CHAMPARAN, MOTIHARI.
-----------
3 28.02.2011 Today again on call none appeared on behalf of the
petitioner either to press the petition or to make a prayer for
adjournment. However, Sri Pankaj Kumar, learned A.C. to
Government Advocate No. VIII is present. On 25.2.2011 also none
appeared on behalf of the petitioner.
Sri Pankaj Kumar, learned A.C. to Government
Advocate No. VIII submits that during the pendency of the present
writ petition the grievances of the petitioner have already been
redressed.
The petition stands dismissed due to non-prosecution.
( Rakesh Kumar, J.)
Praful/-