Patna High Court – Orders
Rajkeshwar Singh vs The Union Of India &Ors on 19 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.6030 of 2008
Rajkeshwar Singh, Aged about 62 years, son of Late Bigan Singh,
Resident of Mohalla - Dak Bunglaw Motihari, P.S. - Town Motihari,
District - East Champaran, Motihari............... Petitioner
Versus
1. The State of Bihar, through the Secretary, Panchayat Raj, Government
of Bihar, Patna.
2. Zila Parishad, East Champaran, Motihari through its Chairman.
3. Deputy Development Commissioner-cum-Chief Executive Officer,
East Champaran, Motihari.
4. District Engineer, Zila Parishad, East Champaran, Motihari.
5. District Provident Fund Officer, East Champaran, Motihari.
.............. Respondents
----------------------------------
2 19.09.2011 None appeared on behalf of the petitioner.
Sri Sanjeev Kumar Mishra, learned AC to Standing
Counsel No. 8, appearing on behalf of Respondent is present.
The writ petition stands dismissed due to non-
prosecution.
( Rakesh Kumar, J.)
Praful