High Court Patna High Court - Orders

Vijay Bahadur Singh @ Vijay Kr vs The State Of Bihar &Amp; Ors on 27 April, 2011

Patna High Court – Orders
Vijay Bahadur Singh @ Vijay Kr vs The State Of Bihar &Amp; Ors on 27 April, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.205 of 2005
             1. VIJAY BAHADUR SINGH @ VIJAY KUMAR SINGH, SON OF
                LATE RAMASHRAYA SINGH, RESIDENT OF VILLAGE-
                DUMARIYA, P.O.- AMWAN NAKECHHAD, P.S. & DISTRICT-
                GOPALGANJ.
             2. VIDYANAND THAKUR, SON OF ANWAT THAKUR RESIDENT
                OF VILLAGE- BANGAL KHANDH, P.O.- SASAMUSA, P.S.
                KUCHAPKOT, DISTRICT- GOPALGANJ.
             3. SUNIL KUMAR TIWARY, SON OF LATE SHIVAKANT TIWARY,
                VILLAGE & P.O. GOSIYA, P.S. MANJHAGARH, DISTRICT-
                GOPALGANJ - PETITIONERS.
                                     Versus
               1. THE STATE OF BIHAR THROUGH THE SECRETARY,
                  LABHOUR EMPLOYMENT AND TRAINING DEPARTMENT,
                  GOVT. OF BIHAR, PATNA.
               2. LABOUR COMMISSIONER, GOVT. OF BIHAR, PATNA.
               3. DEPUTY LABOUR COMMISSIONER (HEAD QUARTER)
                  LABOUR EMPLOYMENT AND TRAINING DEPTT. GOVT. OF
                  BIHAR, PATGNA.
               4. DEPUTY LABOUR COMMISSIONER, SARAN DIVISION,
                  CHHAPRA.
               5. LABOUR SUPERINTENDENT, CHAPRA.
               6. VISHNU SAGAR MILLS LTD. GOPALGANJ THROUGH ITS
                  GENERAL MANAGER.
               7. CHINI MILL MAZDOOR UNION THROUGH ITS GENERAL
                  SECRETARY, GOPALGANJ, DISTRICT- GOPALGANJ -
                  RESPONDENTS.
                                       -----------

2/ 27-04-2011 None appears on behalf of the petitioners to

press the present writ petition. However, learned State

counsel is present.

The writ petition stands dismissed for want of

prosecution.

( Birendra Prasad Verma, J.)
BTiwary/