IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.14279 of 2005
Nitya Nand Singh, s/o- Late Chandrika Prasad Singh, r/o- village
Jhaua, P.A.- Avtar Nagar, District- Saran (Chapra)
........... Petitioner
Versus
1. The State Of Bihar through Director General of Police, Bihar,
Patna.
2. The Deputy Inspector General of Police, (Administration),
Bihar, Patna.
3. The State of Jharkhand through Director General of Police,
Jharkhand, Ranchi
4. The Deputy Inspector General of Police, dumka, District-
Dumka, Jharkhand State.
5. The Superintendent of Police, Sahebganj, District- Sahebganj,
Jharkhand State.
............. Respondents
----------------------------------
3 04.08.2011 Petitioner had assailed the order of dismissal from
service passed in the year 1984. This Court vide order dated
13.9.2010 noticed that the petitioner had died during the
pendency of the application and, therefore the legal heirs of the
petitioner was required to file substitution petition.
Marginal notes indicate that till 3.8.2011, no such
substitution petition has been filed.
The application is dismissed as having become
infructuous.
pkj (Kishore K. Mandal, J.)