High Court Patna High Court - Orders

Dhuresh Prasad Singh vs The State Of Bihar &Amp; Ors on 1 September, 2010

Patna High Court – Orders
Dhuresh Prasad Singh vs The State Of Bihar &Amp; Ors on 1 September, 2010
               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.)