IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.14496 of 2006
Radha Kant Sharma ( Retd. Teacher), Son of Late Gangadhar
Sharma, resident of Village- Parwaldih, Post- Kariyadpur, P.S.
Fatehpur, District-Gaya -------- Petitioner
Versus
1. The State Of Bihar through the Secretary ( Primary Education),
Secondary, Primary and Adult Education Department, New
Secretariat, Patna
2. The Director, Provident Fund, Bihar, Patna
3. The District Provident Fund Officer, Gaya
4. The District Superintendent of Education, Gaya
------------------------------ Respondents.
-----------
02 29-04-2011 On call, none appeared on behalf of the petitioner
either to press this petition or to make a prayer for adjournment.
However, Sri Satyapal Narottam, learned A.C. to Govt. Advocate
no.8 is present and submits that in this case, a counter affidavit has
been filed on behalf of Respondent no.4/ District Superintendent
of Education, Gaya and from the counter affidavit , it is evident
that almost all the grievances of the petitioner have already been
redressed .
The writ petition stands dismissed due to non-
prosecution.
NKS/- ( Rakesh Kumar,J.)