High Court Patna High Court - Orders

M/S Chand Construction vs The State Of Bihar & Ors on 17 November, 2011

Patna High Court – Orders
M/S Chand Construction vs The State Of Bihar & Ors on 17 November, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Civil Writ Jurisdiction Case No.2871 of 2006
                                     M/S Chand Construction
                                                Versus
                                     The State Of Bihar & Ors
                                   ----------------------------------

For the Petitioner : Mr. Subhash Kumar Jha, Avocate
For the Corporation: M/s R. K. Shukla & Manish,Advocates
For the State : Mr. Bhaskar Shankar, A.C to S.C. 6

—————————–

02/ 17.11.2011 Learned counsel for respondent-State of Bihar and its

authorities learned counsel for respondent-Bihar State Construction

Corporation and its authorities are present.

Learned counsel for the petitioner submits that during

the pendency of this writ petition his grievances have already been

redressed as payments have already been made to him.

Accordingly, this writ petition is dismissed.

MPS/                                       ( S. N. Hussain, J.)