IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.12229 of 2005
DHURESH PRASAD SINGH SON OF LATE LAXMAN PRASAD SINGH
RESIDENT OF MAURYA COLONY, NEAR BISCOMAUN COLONY,
GULZARBAGH, PATNA.
Versus
THE STATE OF BIHAR & ORS
-----------
2 01/09/2010 During the pendency of the writ application
payment of salary has been made to the petitioner for
which the writ application has been filed.
In view of the same, this writ application has lost
its meaning.
Learned counsel for the petitioner further
submits that delayed payment entitles him to claim
benefit of payment of interest.
Such a claim was not worthy of consideration in
view of the circumstance under which payments could
not be made at the relevant time.
This writ application is dismissed.
AMIN/ (Ajay Kumar Tripathi, J.)