Patna High Court – Orders
Shri Krishna Singh @ Sri Krisn vs The State Of Bihar &Amp; Ors on 25 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3555 of 2006
SHRI KRISHNA SINGH @ SRI KRISNA SINGH OF SHRI RAM RATAN
SINGH, 10/6, RAM LAL MUKHERJEE LANE SALKIA, P.S.- GOLABARI HOWRAH,
PRESENTLY RESIDING AT 242 PATLIPUTRA COLONY, PATNA-1, P.S. PATLIPUTRA,
DISTRICT- PATNA. :---PETITIONER.
Versus
1. THE STATE OF BIHAR
2. DISTRICT MAGISTRATE DISTRICT- BHOJPUR (ARRAH).
3. SUPERINTENDENT OF POLICE, DISTRICT- BHOJPUR, (ARRAH).
4. BHOJP ZILLA PARISHAD THROUGH DEPUTY DEVELOPMENT
COMMISSIONER, BHOJPUR, ARRAH :---RESPONDENTS.
-----------
3. 25.02.2011. None appears for the
petitioner. Same was the position on
24.02.2011.
In the circumstances, the
writ petition is dismissed for default.
P.K.P. (V.N.Sinha,J.)