IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.1485 of 2001
Brajesh Kumar & Anr .
Versus
Shri Keshav Singh & Ors .
with
CWJC No.9537 of 2000
Brajesh Kumar & Ors .
Versus
The State Of Bihar & Ors .
-----------
8. 26.7.2011 Mr. Anil Kumar Upadhyay, learned counsel
appearing for the appellants/petitioners fairly submits that the
prayer on behalf of the petitioners/appellants was for making
direct appointment to the post of Assistant Engineer and that
exercise has already been completed in the year 2004. Thus, from
the submissions it is evident that both these matters are
infructuous. Accordingly, these two matters are disposed of as
being infructuous.
(Shiva Kirti Singh, J.)
(Shivaji Pandey, J.)
Mkc/-