High Court Patna High Court - Orders

Janardan Singh,Advocate vs The State Of Bihar &Amp; Ors on 11 April, 2011

Patna High Court – Orders
Janardan Singh,Advocate vs The State Of Bihar &Amp; Ors on 11 April, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.7048 of 2006
           Janardan Singh, Advocate, son of Late Sitaram Singh, resident of
           village- Sikaria, P.S.- Nasariganj, District Rohtas, at present 38
           Lawyers' Chamber, Bar Council Bhawan, Patna- 800 013, Police
           Station Kotwali, District Patna- 800 001 ... ......       ..... Petitioner
                                    Versus
           1. The State Of Bihar
           2. The Bihar State Housing Board, through its Managing Director,
               Bihar State Housing Board, 6 Sardar Birchand Patel Marg, Patna-
               800 015
           3. The Manager-cum- Estate-Cum- Additional Secretary, Bihar State
               Housing Board, 6 Sardar Birchand Patel Marg, Patna- 800 013
           4. The Estate Officer, Bihar State Housing Board, 6 Sardar Birchand
               Patel Marg, Patna- 800 015
           5. The Executive Engineer, Bihar State Housing Board, Patna
               Division -II, Patna ...              ....             Respondents
                                   -----------

For the petitioner :Mr. Akhilesh Kumar, Advocate
For the State :Mr. Rajiv Kumar Singh, AC to G.A.-8
For the Housing Board :Mr. S.K.P. Sinha, Advocate

02/ 11.04.2011 Having heard counsel for the petitioner, the

State and the Housing Board, this writ petition is also

disposed of exactly in the same terms, which are

contained in order dated 14.2.2011 passed in C.W.J.C.

No. 477 of 2006 and other analogous matters.

       Arjun/                                      ( V. N. Sinha, J.)