High Court Patna High Court - Orders

Bindeshwari Prasad Yadav vs The State Of Bihar & Ors on 26 September, 2011

Patna High Court – Orders
Bindeshwari Prasad Yadav vs The State Of Bihar & Ors on 26 September, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Civil Writ Jurisdiction Case No.6442 of 2011
                             Bindeshwari Prasad Yadav
                                         Versus
                              The State Of Bihar & Ors
                            ----------------------------------

3 26.9.2011 Heard learned counsel for the parties.

Counter affidavit has been filed on behalf of the

respondents. The order of suspension stands revoked. The concerned

notification has been annexed. It is stated that bill for payment of

subsistence allowance has already been sent to treasury and in all

probabilities the petitioner would have received the same.

In view of above no adjudication is required in the matter.

This writ application has become infructuous and it is

dismissed as such.

( Ajay Kumar Tripathi, J.)
RPS