High Court Patna High Court - Orders

Jai Prakash Sharma vs The Bihar State Electricity Bo on 8 July, 2011

Patna High Court – Orders
Jai Prakash Sharma vs The Bihar State Electricity Bo on 8 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No.10805 of 2007
  Jai Prakash Sharma, Aged about 35 years, S/o Govind Sharma,
Resident of Mohalla - Brahmpur Pul, P.O & District - Chapra.
                                   Versus
   1. The Bihar State Electricity Board through its Secretary,
      Vidyut Bhawan, Bailey Road, Patna.
   2. Financial Controller No. 1, Bihar State Electricity Board,
      Vidyut Bhawan, Bailey Road, Patna.
   3. General Manager-cum-Chief Engineer, Tirhut Area Electric
      Board, Power House Road, Muzaffarpur.
   4. Electrical Superintending Engineer, Electrical Circle, Main
      Road, At and P.O. - Chapra.
   5. Electrical Executive Engineer, Electric Supply Division,
      Chapra (West).
   6. Joint Secretary, Bihar State Electricity Board, Vidyut
      Bhawan, Bailey Road, Patna.
                                   -----------

2 08.07.2011 Heard Sri Nilesh Kumar Nirala, learned

counsel for the petitioner and Sri Vijay Kumar

Verma, learned counsel appearing on behalf of

all the respondents/Bihar State Electricity

Board.

Learned counsel for the petitioner at

the very outset submits that during the

pendency of the writ petition all the

grievances of the petitioner have already been

redressed.

In view of stand taken by learned

counsel for the petitioner there is no need to

further keep the matter pending.

The writ petition stands disposed of.

(Rakesh Kumar, J.)

Praful