High Court Patna High Court - Orders

Brajesh Kumar & Anr vs Shri Keshav Singh & Ors on 26 July, 2011

Patna High Court – Orders
Brajesh Kumar & Anr vs Shri Keshav Singh & Ors on 26 July, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   LPA No.1485 of 2001
                                   Brajesh Kumar & Anr .
                                             Versus
                                 Shri Keshav Singh & Ors .
                                               with
                                  CWJC No.9537 of 2000
                                   Brajesh Kumar & Ors .
                                             Versus
                                 The State Of Bihar & Ors .
                                           -----------

8. 26.7.2011 Mr. Anil Kumar Upadhyay, learned counsel

appearing for the appellants/petitioners fairly submits that the

prayer on behalf of the petitioners/appellants was for making

direct appointment to the post of Assistant Engineer and that

exercise has already been completed in the year 2004. Thus, from

the submissions it is evident that both these matters are

infructuous. Accordingly, these two matters are disposed of as

being infructuous.

(Shiva Kirti Singh, J.)

(Shivaji Pandey, J.)

Mkc/-