High Court Patna High Court - Orders

K.E.C.International Limited vs State Of Bihar &Amp; Ors on 28 September, 2010

Patna High Court – Orders
K.E.C.International Limited vs State Of Bihar &Amp; Ors on 28 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CWJC No.9638 of 1997
                  K.E.C.INTERNATIONAL LIMITED through PSR
                  Murali, Dy. Resident Engineer, Sri Krishnapuri, Patna,
                  Anandpuri, Behind Himgiri Apartment, Patna -800
                  001                       .....Petitioner
                                          Versus
                  1.

STATE OF BIHAR

2. Commissioner of Commercial Taxes, Bihar, Patna

3. Union of India through the Ministry of Railways

4. General Manager, Core, Central Organisation,
Railway, Electrification, Allahabad

5. Chief Project Manager Railways Electrification,
Danapur

6. Deputy Chief Electrical Engineer, Railway
Electrification, Danapur

7. Senior Accounts Officer, Railway Electrification,
Danapur ….Respondents

07- 28/9/2010 Heard learned counsel for the petitioner, and Mr.

Lalit Kishore, learned Addl. Advocate General no. III for the

respondents. It appears on a perusal of the writ petition that the

petitioner challenges the vires of section 25A of the Bihar

Finance Act 1981. This issue has subsequently been considered

and disposed of by a Division Bench of this Court in M/s

Larsen and Toubro Ltd. V State of Bihar [1999(3) PLJR

960]. Learned counsel for the petitioner submits that he has no

instruction to press this writ petition.

2. Accordingly, the writ petition is dismissed as

not pressed. There shall be no order as to cost.

( S K Katriar )

( Birendra Prasad Verma )

mrl
2