Patna High Court – Orders
Ganesh Rai vs The Bihar State Electricity Bo on 10 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.2247 of 2008
Ganesh Rai , Son of Late Baldeo Rai, resident of Village-Bhirha, P.O.
Bhirha, P.S. Rosera, District-Samastipur (Bihar). ---- Petitioner
Versus
1. The Bihar State Electricity Board, through its Chairman, Bidyut
Bhawan, Bailey Road,Patna
2. Member ( Finance), Bihar State Electricity Board,Bidyut
Bhawan,Bailey Road,Patna
3. Executive Engineer, Electric Supply Division, Rosera,
Samastipur(Bihar).
4. Sub Divisional Officer, Electric Supply Sub Division, Rosera,
Samastipur
5. Accountant General,Bihar, A.G.Office, Birchand Patel Path, Patna
(Bihar) ------------------------------- Respondents.
----------------------------------
02 10-08-2011 On call, none appeared on behalf of the petitioner either
to press this petition or to make a prayer for adjournment. Learned
counsel appearing on behalf of Respondent nos.1 to 4/ Bihar State
Electricity Board submits that during the pendency of the present
writ petition, all the grievances of the petitioner have already been
redressed. It was further submitted that the same fact has been
mentioned in the counter affidavit, which was filed on behalf of
Respondents on 24th January, 2011.
The writ petition stands dismissed due to non-
prosecution.
( Rakesh Kumar, J.)
NKS/-