Patna High Court – Orders
Food Corporation Of India vs The Union Of India &Amp; Ors on 10 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4436 of 2004
FOOD CORPORATION OF INDIA, through the Senior Regional
Manager, Regional Office, Food Corporation of India, Arunachal
Building, Exhibition Road, Patna.
............Petitioner.
Versus
1. THE UNION OF INDIA through the Labour Secretary,
Government of India, New Delhi.
2. The presiding Officer, Industrial Tribunal, Patna.
3. Shri Vijayendra Kumar, Son of Shri Ram Tapeshwar Singh,
House No. 4, Road No. 5, Shri Krishna Nagar, Patna.
4. Food Corporation of India Executive Staff Union through its
General Secretary, BH-141, East Shalimar Bagh,
Delhi-110 088.
........Respondents.
-----------
2/ 10.03.2011 Mr. Prabhakar Tekriwal, learned counsel
appearing on behalf of the petitioner submits that with
the passage of time, the present writ petition has
become infructuous. Accordingly, he seeks permission
to withdraw this application.
Permission is accorded.
Writ petition is dismissed as infructuous.
( Birendra Prasad Verma, J. )
Anjani/