IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.5847 of 2008
Shamsun Nisa, wife of Shoib Ansari, resident of Village-
Bhowara Goa Phokhar, Ward No.18 of 24 P.S. and District-
Madhubani ----------------Petitioner
Versus
1. The State Of Bihar through its Secretary, Energy Department
,Bihar,Patna
2. The Bihar State Electricity Board,Patna
3. The State Electricity through its Chairman,Patna
4. The Account Officer, Bihar State Electricity Board,Patna
5. The Personal Officer, Electrical Circle, Muzaffarpur, Distt-
Muzaffarpur
6. The Account Officer, Electrical Circle, District-Muzaffarpur
7. The Chairman, Electricity Board, District-Sitamarhi
8. The Account Officer, Electricity Board, District-Sitamarhi
------------------- Respondents.
----------------------------------
02 30-08-2011 On call, none appeared on behalf of the petitioner either
to press this petition or to make a prayer for adjournment. Sri
Dharmeshwar Mishra , learned counsel appearing on behalf of
Respondent nos.2 to 8/ Bihar State Electricity Board submits that all
the grievances of the petitioner have already been redressed and
such fact has been stated in paragraph-4 of the counter affidavit,
which was filed in the month of August, 2010. It was submitted that
no rejoinder to the counter has been filed. Sri Bishwaroop Jha,
learned A.C. to Govt. Pleader no.25, who appears on behalf of
Respondent no.1/State, is also present.
The writ petition stands dismissed due to non-
prosecution.
( Rakesh Kumar, J.)
NKS/-