IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.6442 of 2011
Bindeshwari Prasad Yadav
Versus
The State Of Bihar & Ors
----------------------------------
3 26.9.2011 Heard learned counsel for the parties.
Counter affidavit has been filed on behalf of the
respondents. The order of suspension stands revoked. The concerned
notification has been annexed. It is stated that bill for payment of
subsistence allowance has already been sent to treasury and in all
probabilities the petitioner would have received the same.
In view of above no adjudication is required in the matter.
This writ application has become infructuous and it is
dismissed as such.
( Ajay Kumar Tripathi, J.)
RPS