Patna High Court – Orders
Braj Kishore Prasad vs The State Of Bihar & Ors on 19 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3352 of 2011
Braj Kishore Prasad, son of late Phalli Prasad, resident of Parsa
Shankar Dih, Parsa, Police Station - Parsa, District - Chapra.
Versus
1. The State Of Bihar through the Principal Secretary, Road
Construction Department, Visheshwaraiya Bhawan, Bailey Road,
Patna.
2. The Deputy Secretary, Road Construction Department,
Visheshwaraiya Bhawan, Bailey Road, Patna.
3. The Under Secretary, Road Construction Department,
Visheshwaraiya Bhawan, Bailey Road, Patna.
4. The Finance Commissioner, Finance Department, Old Secretariat,
Patna.
5. The Under Secretary, Finance (Personal Claim Cell) Department,
Old Secretariat, Patna.
-----------
For the petitioner: Mr. Rupak Kumar.
For the State : Mr. R K Singh, GP-15
—
03. 19.9.2011 Counsel for the petitioner submits that he is willing
to pursue the matter with the concerned respondent. In light of
the same he does not want to press this application at this stage.
In case the petitioner moves the concerned
respondent on the issue, matter will be considered and decided
within a reasonable time frame.
Writ is disposed of with above observation.
rkp ( Ajay Kumar Tripathi, J.)