Patna High Court – Orders
Rajendra Prasad Sinha vs The State Of Bihar &Amp; Ors on 28 March, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      CWJC No.9621 of 2006
                         RAJENDRA PRASAD SINHA, Son of Late Ram Jatan Prasad,
                        resident of quarter no.3, Road No.11, Gardanibagh, P.S.
                        Gardanibagh, District-Patna     ------------------- Petitioner
                                            Versus
                     1. THE STATE OF BIHAR through Commissioner-cum- Secretary,
                        Road Construction Department, Govt. of Bihar,Patna
                     2. Executive Engineer, Soil Investigation and Testing Division,
                        Advanced Planning, P.W.D. Road,Patna
                     3. Director ,Provident Fund, Pant Bhawan,Patna
                     4. Accountant General,Bihar,Patna
                     5. Treasury Officer, Nirman Bhawan,Patna
                                                      ------------------- Respondents.
                                                  -----------
03 28-03-2011 On call, none appeared on behalf of the petitioner
either to press this petition or to make a prayer for adjournment.
Same was the position on earlier occasion, which is evident from
the order dated 25.3.2011. However, Sri Ramdas Singh, learned
A.C. to Standing Counsel No.12 is present and submits that the
grievances of the petitioner have already been redressed.
The petition stands dismissed due to non-prosecution.
NKS/- ( Rakesh Kumar,J.)