Patna High Court – Orders
Harendra Thakur vs The Bihar State Electricity Bo on 29 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9229 of 2007
Harendra Thakur, Son of Late Rajdeo Thakur, resident of Village-
Sahasram, P.S. Parihar, District- Sitamarhi ---------- Petitioner
Versus
1. The Bihar State Electricity Board through its Chairman, Bailey Road,Patna
2. The Chairman, Bihar State Electricity Board, Bailey Road,Patna
3. The Secretary, Bihar State Electricity Board, Bailey Road,Patna
4. The General Manager-cum- Chief Engineer, Mithila Area Board,
Darbhanga
5. The Accounts Officer ( Fund), Bihar State Electricity Board, Bailey
Road,Patna
6. The Electrical Supdt. Engineer, Electric Supply Circle, Darbhanga
7. The Electrical Executive Engineer, M.R. T. Division, Darbhanga
8. The Accounts Officer, Mithila Area Circle, Darbhanga.
--------------------------- Respondents.
-----------
02 29-06-2011 At the time of hearing, Sri Vikash Kumar Verma, learned
counsel appearing on behalf of Respondent/Bihar State Electricity Board
submits that during the pendency of the present writ petition, all the
grievances of the petitioner have already been redressed. The statement
made by learned counsel for the Respondent/Bihar State Electricity Board
has not been disputed by learned counsel for the petitioner.
In view of the stand taken by the parties, there is no reason to
keep the matter further pending.
The writ petition stands disposed of.
NKS/- ( Rakesh Kumar, J. )