Patna High Court – Orders
Parwati Devi vs The State Of Bihar &Amp; Ors on 23 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5481 of 2006
PARWATI DEVI, W/O- SHEO KUMAR MAHTO (SINGH)
RESIDENT OF VILLAGE- MALPURA, TOLA- KODAR, P.O.- TILAUTHU, P.S.- SASARAM
(TILAUTHU), DISTRICT- ROHTAS :---PETITIONER.
Versus
1.THE STATE OF BIHAR
2. THE COLLECTOR, ROHTAS AT SASARAM, P.O. AND P.S. SASARAM, DISTRICT- ROHTAS.
3. THE ADDITIONAL COLLECTOR, ROHTAS AT SASARAM, P.O. AND P.S. SASARAM, DISTRICT-
ROHTAS.
4. THE SUB-DIVISIONAL OFFICER, DEHRI, P.O. AND P.S. DEHRI, DISTRICT- ROHTAS.
5. THE D.C.L.R. DEHRI, P.O. AND P.S. DEHRI, DISTRICT- ROHTAS.
6. THE ANCHAL ADHIKARI, TILAUTHU, P.O. AND P.S. TILAUTHU, DISTRICT- ROHTAS.
7. GAURA DEVI, W/O- SARYU SINGH, RESIDENT OF VILLAGE- MALPURA, P.O. AND P.S.
TILAUTHU, DISTRICT- ROHTAS :---RESPONDENTS.
-----------
3. 23.03.2011. None appears for the
petitioner. Same was the
position on 18.03.2011.
In the circumstances,
the writ petition is dismissed for
default. Counsel for the State is
present.
(V.N.Sinha,J.)
P.K.P.