High Court Patna High Court - Orders

Ram Naresh Singh vs The State Of Bihar &Amp; Ors on 18 January, 2011

Patna High Court – Orders
Ram Naresh Singh vs The State Of Bihar &Amp; Ors on 18 January, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CWJC No.1262 of 2005
          RAM NARESH SINGH S/O LATE MANIK SINGH, RESIDENT OF
          VILLAGE SANEYA, P.O. JAMUAON, P.S. PIRO, DIST. BHOJPUR
          (ARA).
                     ...                    ...   PETITIONER.
                                 Versus
     1.   THE STATE OF BIHAR
     2.   DISTRICT MAGISTRATE, BHOJPUR AT ARA.
     3.   SUB-DIVISIONAL OFFICER, PIRO.
     4.   BLOCK DEVELOPOMENT OFFICER, PIRO.
     5.   DISTRICT ACCOUNT OFFICER, BHOJPUR AT ARA.
                    ...                     ...   RESPONDENTS.
                              -----------

6. 18.1.2011. On repeated call, none appeared on

behalf of the petitioner either to press

this petition or to a make a prayer for

adjournment. However, learned counsel for

the respondents is present.

The petition stands rejected due to

non prosecution.

( Rakesh Kumar,J.)
N.H./