High Court Patna High Court - Orders

Shamsher Bahadur Singh vs The State Of Bihar &Amp; Ors on 30 September, 2010

Patna High Court – Orders
Shamsher Bahadur Singh vs The State Of Bihar &Amp; Ors on 30 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    CWJC No.9074 of 1996
                   Shamsher Bahadur Singh, son of Sri Ram Surat Singh,
                   at the moment President, District Consumer Forum,
                   Rohtas at Sasaram - Petitioner.
                                             Versus
               1. The State of Bihar
               2. The High Court of Judicature at Patna through the
                   Registrar General, High Court, Patna.
               3. The Chief Secretary, Government of Bihar, Old
                   Secretariat, Patna. ---- Respondents.
                                              -----------

9/ 30-09-2010 Learned counsel for the petitioner submits that

the petitioner is dead and he, therefore, has received

instructions not to proceed further in the matter. In that

view of the matter, as prayed for by him, the writ petition is

dismissed as not pressed.

( S.K. Katriar,J.)

( Birendra Prasad Verma, J.)
BTiwary/