Patna High Court – Orders
Ram Chandra Singh vs Bihar State Electricity … on 28 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.6352 of 2006
RAM CHANDRA SINGH, Son of Late Harihar Singh, at present
resident of Mohalla- Askamini Nagar, Bikramganj, P.O. and Police
Station-Bikramganj, District-Rohtas ---------------- Petitioner
Versus
1. BIHAR STATE ELECTRICITY BOARD,Patna through its
Chairman, B.S.E.Board, Baily Road,Patna
2. Electrical Superintending Engineer, Electric Supply Circle,
Sasaram, District-Rohtas
3. The Assistant Engineer Electric Supply Sub Division, Bikramganj,
District- Rohtas ----------------- Respondents.
-----------
02 28-02-2011 Sri Jitendra Prasad Singh, learned counsel for the
petitioner in presence of Sri Vijay Kumar Verma, learned
counsel appearing on behalf of the Respondent/Bihar State
Electricity Board submits that during the pendency of the present
writ petition, the grievances of the petitioner have already been
redressed.
In view of the statement made by learned counsel for
the petitioner, there is no need to pass any order.
The petition stands disposed.
NKS/- ( Rakesh Kumar, J.)