High Court Patna High Court - Orders

Surendra Kumar vs Bihar State Electricity … on 1 September, 2010

Patna High Court – Orders
Surendra Kumar vs Bihar State Electricity … on 1 September, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.14048 of 2010
               SURENDRA KUMAR, SON OF LATE SRI INDRADEO SINGH,
               RESIDENT OF VILLAGE GANGAPUR, P.O.+ P.S. NARHAT,
               DISTRICT NAWADAH
                                  Versus
               1. BIHAR STATE ELECTRICITY BOARD THROUGH ITS
                  SECRETARY VIDUT BHAWAN, BAILEY ROAD, PATNA
               2. THE CHAIRMAN, BIHAR STATE ELECTRICITY BOARD
                  VIDUT BHAWAN, BAILEY ROAD, PATNA
               3. THE SECRETARY, BIHAR STATE ELECTRICITY BOARD
                  VIDUT BHAWAN, BAILEY ROAD, PATNA
               4. R.P. SRIVASTAVA, JOINT SECRETARY, BIHAR STATE
                  ELECTRICITY BOARD VIDUT BHAWAN, BAILEY ROAD,
                  PATNA

04/    01.09.2010

Having heard counsel for the petitioner and the

counsel for the Bihar State Electricity Board, I am of the

view that petitioner, if so aggrieved, may challenge the

dismissal order dated 3.10.2000, Annexure-1 to this

application and the appellate order dated 24.12.2007,

Annexure-B to the counter affidavit by filing the writ

application annexing the memo of charge, copy of the

enquiry report and other relevant documents.

The writ application is, accordingly, disposed of.

      Arjun/                             (V.N. Sinha, J.)