High Court Patna High Court - Orders

Raghubir Yadav vs The Bihar State Electricity Bo on 28 April, 2011

Patna High Court – Orders
Raghubir Yadav vs The Bihar State Electricity Bo on 28 April, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No.14000 of 2006
RAGHUBIR YADAV, Son of Late Chandarik Yadav, Resident of Village- Kama
Bigha, Post- Aurangabad, P.S. and District - Aurangabad (Bihar).
                                                                      ..... Petitioner
                                       Versus
1. THE BIHAR STATE ELECTRICITY Board, through its Chairman, Vidyut
Bhawan, Bailey Road, Patna.
2. The General Manager-cum-Chief Engineer, Electricity Board, Magadh Region,
Gaya.
3. The Deputy Director of Accounts, Magadh Region, Bihar State Electricity Board,
Gaya.
4. The Executive Electricity Engineer, Supply Division, Aurangabad.
5. The Assistant Electrical Engineer, Electric Supply Division, Aurangabad (Bihar).
                                                                ......... Respondents
                                                 -----------

2 28.04.2011 On call, none appeared on behalf of the

petitioner either to press the petition or to make a prayer

for adjournment. Sri Dharmeshwar Mishra, learned

counsel appearing on behalf of respondent/Bihar State

Electricity Board, is present. He submits that in its counter

affidavit which was filed in the month of May 2008, it has

categorically been mentioned that during the pendency of

the writ petition all the grievances of the petitioner have

already been redressed.

The writ petition stands dismissed due to non-

prosecution.

(Rakesh Kumar, J.)
Praful