IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.3434 of 2008
Nand Kishore Singh, Son of Late Mundar Singh, Resident of Village -
Surath Bigha, P.S. - Aurangabad, District- Aurangabad.... Petitioner
Versus
1. The State Of Bihar through the Secretary, Department of Irrigation,
Government of Bihar, Patna.
2. The Chief Engineer (Mechanical), Water Resources Department,
Government of Bihar, Patna.
3. The Executive Engineer (Mechanical) Irrigation Division, Purnea,
District - Purnea.
4. The Accountant General of Bihar, Patna.
5. The Treasury Officer, District - Aurangabad.
.......... Respondents
----------------------------------
3 19/8/2011 Today again on call none appeared on behalf of the
petitioner either to press the petition or to make a prayer for
adjournment. On earlier occasion also none had appeared on behalf
of the petitioner which is evident from order dated 17/8/2011.
Sri Prakash Kumar, learned A.C. to Government Pleader
No. 7 and learned counsel for Accountant General, Bihar, Patna, are
present.
The writ petition stands dismissed due to non-
prosecution.
( Rakesh Kumar, J.)
Praful