Patna High Court – Orders
Surendra Rai vs The State Of Bihar &Amp; Ors on 31 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10003 of 2006
SURENDRA RAI SON OF LATE RAM PUKAR RAI, RESIDENT OF
VILLAGE CHHOTKA MANJHA, P.S. MAIRWA, DIST. SIWAN.
... ... PETITIONER.
Versus
1. THE STATE OF BIHAR
2. THE DIRECTOR, PRIMARY EDUCATION, HUMAN RESOURCES
DEVELOPMENT DEPARTMENT, GOVERNMENT OF BIHAR, NEW
SECRETARIAT, PATNA.
3. THE DISTRICT MAGISTRATE, SIWAN.
4. THE DISTRICT SUPERINTENDENT OF EDUCATION, SIWAN.
5. THE DISTRICT PROVIDENT FUND OFFICER, SIWAN.
... ... RESPONDENTS.
-----------
3. 31.3.2011. None appeared on behalf of the
petitioner either to press this petition or
to make a prayer for adjournment. On
earlier occasion also, none appeared on
behalf of the petitioner, which is evident
from order dated 30.3.2011.
The petition stands dismissed due
to non prosecution.
N.H./ ( Rakesh Kumar,J.)