Patna High Court – Orders
M/S Vijay Raj Mewar Constructi vs The State Of Bihar & Ors on 17 November, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.2914 of 2006
M/S Vijay Raj Mewar Constructi
Versus
The State Of Bihar & Ors
----------------------------------
For the Petitioner : Mr. Subhash Kumar Jha, Avocate
For the Corporation: M/s R. K. Shukla & Manish,Advocates
For the State : Mr. Bhaskar Shankar, A.C to S.C. 6
—————————–
02/ 17.11.2011 Learned counsel for respondent-State of Bihar and its
authorities learned counsel for respondent-Bihar State Construction
Corporation and its authorities are present.
Learned counsel for the petitioner submits that during
the pendency of this writ petition his grievances have already been
redressed as payments have already been made to him.
Accordingly, this writ petition is dismissed.
( S. N. Hussain, J.)
MPS/