Patna High Court – Orders
Birendra Prasad Verma vs The State Of Bihar &Amp; Ors on 28 October, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3531 of 2006
BIRENDRA PRASAD VERMA
Versus
THE STATE OF BIHAR & ORS
-----------
02. 28.10.2010 None for the petitioner. The stand of the respondent State
and Accountant General is that the relief as such has already been
granted by revising the pay scale. Even pension etc. has been settled
thereto.
In that view of the matter writ application has become
infructuous. It is dismissed as such.
rkp ( Ajay Kumar Tripathi, J.)