IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.15575 of 2011
Tulsi Sah, S/o Late Sant Sah, Resident of Village - Sugaon, P.S. -
Sugauli, District - East Champaran at Motihari....... Petitioner
Versus
1. The Bihar State Electricity Board, through its Secretary, Vidyut
Bhawan, Patna-1.
2. The General Manager-cum-Chief Engineer, Tirhut Electric Supply
Zone, Muzaffarpur.
3. The Electric Superintending Engineer, Electric Supply Circle,
Motihari.
4. The Executive Engineer, Motihari Division, Electricity Board, East
Champaran, Motihari.
5. The Deputy Director Account, Tirhut Electric Supply Zone,
Muzaffarpur.
.......... Respondents
----------------------------------
3 14.09.2011 Today again on call none appeared on behalf of the
petitioner either to press the petition or to make a prayer for
adjournment.
Sri Nikesh Kumar, learned counsel appearing on behalf
of Respondent/Bihar State Electricity Board is present.
On earlier occasion also none had appeared on behalf of
the petitioner which is evident from order dated 13.09.2011.
The writ petition stands dismissed due to non-
prosecution.
( Rakesh Kumar, J.)
Praful