High Court Patna High Court - Orders

Binod Prasad vs The Chairman,Bihar State … on 21 December, 2010

Patna High Court – Orders
Binod Prasad vs The Chairman,Bihar State … on 21 December, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CR. WJC No.1108 of 2010

                   BINOD PRASAD SON OF SIBNATH SAH RESIDENT
                   OF VILLAGE PURANA BHOJPUR (DUMRAO) POLICE
                   STATION DUMRAO, DISTRICT BUXAR.
                                      Versus
                   1. THE CHAIRMAN,BIHAR STATE ELECTRICITY
                   BOARD, VIDYUT       BHAWAN, BAILEY ROAD,
                   PATNA.
                   2.   THE   SUPERINTENDENT      OF   POLICE,
                   VIGILANCE       DEPARTMENT,   BIHAR   STATE
                   ELECTRICITY   BOARD VIDYUT BHAWAN, BAILEY
                   ROAD, PATNA
                   3. THE ADDITIONAL JOINT SECRETARY, BIHAR
                   STATE ELECTRICITY BOARD, VIDYUT BHAWAN,
                   BAILEY ROAD, PATNA.
                   4. THE EXECUTIVE ENGINEER ELECTRICTY
                   DEPARTMENT BUXAR.
                   5. THE ASSISTANT ENGINEER, ELECTRICITY
                   SUPPLY DIVISION, DUMRAO, BUXAR.
                   6.   THE  JUNIOR    ENGINEER,   ELECTRICITY
                   SUPPLY DIVISION, DUMRAO, BUXAR.
                                  -----------

03. 21.12.2010 Heard learned counsel for the petitioner and

the Electricity Board.

A counter affidavit has been filed on behalf of

the respondent – Board.

Learned counsel for the petitioner submits

that he is not pressing the Interlocutory application no. 2397 of

2010 filed by the petitioner for quashing the First information

report.

Accordingly, the aforesaid interlocutory

application no. 2397 of 2010 is dismissed, as not pressed.

As regards, the release of electric motor and

wire is concerned, it will be open for the petitioner to approach

the court below for release of the aforesaid items. In case such

application is filed, the same may be considered in accordance

with law expeditiously.

The writ application stands disposed of with

the above observations/directions.

Jagdish/- ( Shailesh Kumar Sinha,J.)