IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1323 of 2011
SATISH KUMAR MEHTA SON OF LATE SRI SARYUG MEHTA
RESIDENT OF VILLAGE BAWANGANJ P.S. BINJEE ANCHAL
KOCHADHAM, DISTRICT- KATIHAR.
... PETITIONER.
Versus
1. THE STATE OF BIHAR.
2. THE DISTRICT MAGISTRATE (D.M.) DISTRICT KISHANGANJ.
3. THE SUB-DIVISIONAL MAGISTRATE (S.D.O.) DISTRICT
KISHANGANJ.
4. THE TREASURY OFFICER DISTRICT KISHANGANJ.
5. THE CIRCLE OFFICER (C.O.) ANCHAL KOCHADHAMAN DISTRICT
KISHANGANJ.
6. THE BLOCK DEVELOPMENT OFFICER (B.D.O.) ANCHAL
KOCHADHAMAN DISTRICT- KISHANGANJ.
.. RESPONDENTS.
-----------
2. 27.06.2011. This matter is being passed over since last
week in absence of learned counsel for the petitioner.
Even today there is no representation on behalf of the
petitioner.
Even otherwise the Court fails to
understand as to under what policy the death of a
brother in harness could beget the benefit of
compassionate appointment in favour of the petitioner
as no such policy is an existence according to the State.
This writ petition is dismissed for non-
prosecution.
Ibrar/- ( Ajay Kumar Tripathi, J )