High Court Jharkhand High Court

Janardhan Pandey & Anr vs State Of Jharkhand & Ors on 15 December, 2010

Jharkhand High Court
Janardhan Pandey & Anr vs State Of Jharkhand & Ors on 15 December, 2010
                        IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                  W.P.(PIL) No. 5126 of 2010

                            Janardan Pandey & Another                                     ...... Petitioners
                                                         ­Versus­
                            The State of Jharkhand & Others                              ....... Respondents
                                                              ­­­­­­
                             CORAM :  HON'BLE THE CHIEF JUSTICE 
                                                HON'BLE MR. JUSTICE D.N.PATEL
                                                                  ­­­­­­
                            For the Petitioner           :  Mr. Arvind Kumar Choudhary, Advocate.
                            For the Respondents          :  J.C. to Sr. S.C.­II.
                                                         ­­­­­­
         07/15.12.2010

The   learned   counsel   for   the   State   informs   that   earlier   the 
contractors who had been derelicting in their duties, their contract 
has   been   ordered   to   be   cancelled.   As   regards   the   fresh   N.I.T. 
regarding the completion of bridge, process has already begun.

In view of the submission of the State counsel, nothing further 
is required to be ordered in this petition at this stage.

This petition is accordingly disposed of.

  (Bhagwati Prasad,C.J.) 

   (D.N.Patel, J.)
Biswas/Birendra