IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.859 of 2010
1.
PANCHU MEHTA, S/O LATE DARSHAN MEHTA, R/O –
SRIKRISHNAPURI, 40 SARDAR PATEL PATH,P.S.-
SRIKRISHNAPURI,DISTRICT-PATNA.
Versus
1. THE STATE OF BIHAR THROUGH THE CHIEF SECRETARY, HAVING
ITS OFFICE IN OLD SECRETARIAT,P.S.-SACHIVALAYA,DISTRICT-
PATNA.
2. THE SECRETARY, ROAD CONSTRUCTION DEPARTMENT,HAVING HIS
OFFICE IN VISHWESHARAIYA BHAWAN,BAILEY ROAD, PATNA.
3. THE FINANCE COMMISSIONER, FINANCE DEPARTMENT,OLD
SECRETARIAT,PATNA.
4. THE ACCOUNTANT GENERAL (A & E) BIRCHAND PATEL PATH,
BIHAR,PATNA.
5. THE TREASURY OFFICER,SECRETARIAT
TREASURY,VISHWESHSARAIYA BHAWAN,P.S. SHASTRI NAGAR,
DISTRICT- PATNA. ———–
02. 23.06.2011 This letters patent appeal has been preferred
against the judgment and order dated 02.04.2010 passed in
C.W.J.C. No.10942 of 2005 by Hon’ble Mr. Justice Jyoti
Saran, by which the writ petition of the petitioner has been
dismissed and finding has been recorded that the serious
charges have been found against the petitioner by C.B.I.
and charge sheet too has been submitted. Therefore, in
view of this finding we are not inclined to entertain this
appeal. Accordingly, the appeal is dismissed.
( Prakash Chandra Verma, J. )
(Aditya Kumar Trivedi, J.)
Mkr.