IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3202 of 2004
PRADIP KUMAR
Versus
BIHAR STATE CO-OPT.MKT.UNION L
-----------
For the pertitioiner: Mr. Abu Haidar, Advocate
For BISCOMAUN:Mr.Rajesh Prasad Choudhary, Advocate
———-
5. 14.12.2010 At the outset, learned counsel for the
petitioner submits that the writ application may
be disposed of in terms of the direction issued in
C.W.J.C. No.3114 of 2004 by a Full Bench of this
Court.
The writ application is, accordingly,
disposed of with the observations that if a
representation with respect to the relief sought
in the present writ petition is filed by the
petitioner before the Managing Director of
BISCOMAUN, the same shall be disposed of as
expeditiously as possible but preferably within a
period of four months from the date of receipt of
the said representation along with a copy of this
order.
VPS ( Ramesh Kumar Datta, J. )