IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.12093 of 2005
Raj Kishori Devi, w/o- Late Birendra Pratap Singh, 27, Patliputra
Colony, P.s.- Patliputra, District- Patna-13.
........ Petitioner
Versus
1. The State Of Bihar, through the Commissioner-cum-Secretary,
Department of Water Resources Development, Government of
Bihar, Patna.
2. Engineer-in-Chief, Water Resources Development
Department, Government of Bihar, Patna.
3. The Accountant General, Bihar, Patna.
.. Respondents
----------------------------------
4 04.08.2011 No body appears on behalf of the petitioner.
It appears from order dated 1.9.2010 that this Court
having noticed the fact that sole petitioner died, permitted filing
of substitution petition on behalf of legal heirs. From the
marginal notes, it appears that substitution petition has not
been filed till 3rd of August, 2011.
In that view of the matter, the application is dismissed
as having become infructuous.
pkj (Kishore K. Mandal, J.)