IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(PIL) No. 5126 of 2010
Janardan Pandey & Another ...... Petitioners
Versus
The State of Jharkhand & Others ....... Respondents
CORAM : HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE D.N.PATEL
For the Petitioner : Mr. Arvind Kumar Choudhary, Advocate.
For the Respondents : J.C. to Sr. S.C.II.
07/15.12.2010
The learned counsel for the State informs that earlier the
contractors who had been derelicting in their duties, their contract
has been ordered to be cancelled. As regards the fresh N.I.T.
regarding the completion of bridge, process has already begun.
In view of the submission of the State counsel, nothing further
is required to be ordered in this petition at this stage.
This petition is accordingly disposed of.
(Bhagwati Prasad,C.J.)
(D.N.Patel, J.)
Biswas/Birendra