IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.15645 of 2005
Sudarshan Singh
Versus
The Union Of India & Ors
-----------
03 27.09.2011 Learned counsel for the Bharat Shanchar Nigam Ltd. is
present and submits that dues have been paid.
When this case was called out on 26.09.2011 for hearing
in admission matter, no one appeared on behalf of petitioner and the
case was adjourned as a last chance.
Today also when the case is called out, no one appears on
behalf of petitioner to press this petition.
Accordingly, this writ petition is dismissed for non-
prosecution.
(S.N. Hussain, J.)
Safik