High Court Patna High Court - Orders

Niro Rishi &Amp; Ors vs The State Of Bihar &Amp; Ors on 3 February, 2011

Patna High Court – Orders
Niro Rishi &Amp; Ors vs The State Of Bihar &Amp; Ors on 3 February, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.1797 of 2006
                   1. NIRO RISHI SON OF JETHU RISHI
                   2. CHICHAI RISHI SON OF SRI MADAN RISHI
                   3. KALAK RAM RISHI SON OF SRI PUNJI LAL RISHI
                   4. CHANDESHWARI RISHI SON OF SRI MAHABIR RISHI
                   5. SONAI RISHI SON OF LATE KAMLESHWARI RISHI
                   6. SHAMBHU RISHI SON OF SRI KARE RISHI
                   7. CHULHAI RISHI SON OF LATE SARWAN RISHI
                   8. WAKIL RISHI SON OF SRI MAHESH RISHI
                   9. KUNDAN RISHI SON OF LATE SHIV CHARAN RISHI.
                      ALL ARE RESIDENTS OF VILLAGE MUSHARI TOLA,
                      MORSHANDA, P.S. FALKA DISTRICT KATIHAR.
                                                          .. PETITIONERS.
                                            Versus
                 1. THE STATE OF BIHAR.
                 2. ADDITIONAL COLLECTOR, SRI HARI NARAYAN SAH,
                    KATIHAR.
                 3. DEPUTY COLLECTOR LAND REFORMS, LKATIHAR.
                 4. C.O. FALKA, KATIHAR.
                 5. GAURI SHANKAR MANDAL SON OF LATE BHAI LAL
                    MANDAL RESIDENT OF VILLAGE MORSANDA, P.S.
                    FALKA DISTRTICT- KATIHAR.
                                                      ... RESPONDENTS.
                                          -----------

3. 03.02.2011 None appears for the petitioner.

Same was the position on 27.01.2011.

In the circumstances, the case is

dismissed for default.

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