Patna High Court – Orders
Ram Sharan Mahto vs The State Of Bihar & Ors on 26 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.449 of 2010
1. Ram Sharan Mahto S/O Late Sunder Mahto R/O Vill.-
Khawa, P.S.- Maidni Chauki, Block- Suryagarha, Distt.-
Lakhisarai
Versus
1. The State Of Bihar Through The Agriculture Production
Commissioner Government Of Bihar In The Department Of
Agriculture, Bihar, Patna
2. The Agriculture Production Commissioner Government Of
Bihar In The Department Of Agriculture, Bihar, Patna
3. The Director, Agriculture Bihar, Patna
4. The Joint Director, Agriculture Bhagalpur
5. The District Magistrate Jamui
6. The District Agriculture Officer Jamui
7. The Sub-Divisional Agriculture Officer Extension Ii, Jamui
8. The Treasury Officer Jamui
9. The Accountant General, Bihar, Patna
-----------
3. 26.08.2011 None for the petitioner.
Counsel for the State invites the attention
of the Court to Paragraph-9 of the counter affidavit
to submit that perhaps payment may have been
made by now in view of the statement made therein.
The application is dismissed for non
prosecution.
P. Kumar ( Navin Sinha, J.)