Patna High Court – Orders
Samarendra Kumar Giri vs State Of Bihar &Amp; Ors on 14 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10791 of 1995
SAMARENDRA KUMAR GIRI, son of Shri Ramesh
Chandra Giri, at Nagendra Niwas, Gorakhnath Lane, East
Boring Canal Road, in the town and District- Patna.
...... Petitioner.
Versus
1. THE STATE OF BIHAR.
2. The Transport Commissioner, Vikash Bhawan, Bailey
Road, Patna.
3. The District Transport Officer, Patna.
4. The Bihar State Financial Corporation, Fraser Road,
Patna, through Managing Director.
5. The Branch Manager, Bihar State Financial
Corporation, Saran Branch, Chhapra.
6. M/s. Lakshmeshwar Singh at Baltizalan, Sitalpur,
Dighawara, Saran.
..... Respondents.
-----------
07- 14.9.2010 None appears on behalf of the parties. It appears
to us on the basis of perusal of the materials before us that
the writ petition has become infructuous with the passage
of time. It is accordingly dismissed.
(S K Katriar, J.)
(Birendra Prasad Verma, J.)
S.K.Pathak/