Patna High Court – Orders
Upendra Nath Mishra vs Bihar State Electricity … on 27 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.12347 of 2005
Upendra Nath Mishra, aged about 61 years, Son of Late Bir
Bahadur Mishra, resident of Village-Madan Sirsiya, P.O. Madan
Sirsiya, P.S. Mehsi District-East Champaran ---Petitioner
Versus
1. BIHAR STATE ELECTRICITY BOARD,Vidyut Bhawan, Baily
road,Patna, through its Chairman
2. The Secretary, Bihar State Electricity Board,Patna
3. General Manager-cum- Chief Engineer, PESU,Patna
4. Electrical Superintendent Engineer, PESU, East Anchal, Patna
5. Electrical Executive Engineer, Electric Supply Sub Division,
Bankipur,Patna,P.O. Bankipur, District-Patna
6. The State of Bihar ------------ Respondents.
-----------
02 27-01-2011 Heard learned counsel for the petitioner as well as learned
counsel appearing on behalf of the Respondent Bihar State
Electricity Board.
The petitioner has prayed for directing the Respondents to
make payment of retiral dues.
In paragraph-5 of the counter affidavit filed on behalf of
Respondents it has been categorically stated regarding clearing the
dues. After filing counter affidavit, no rejoinder has been filed.
In view of the fact that payment has already been made by
the Board, there is no need to further keep the matter pending.
The petition stands disposed of .
NKS/- ( Rakesh Kumar, J.)