Patna High Court – Orders
Janardhan Prasad Sinha vs The State Of Bihar &Amp; Ors on 11 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4462 of 2006
Janardhan Prasad Sinha son of Late Parmeshwar Narain Singh,
resident of village Jamalpur Athmalgola P.S. Athmalgola, District
Patna, at present resident of Mohalla Ghaghaghat, P.S. Sultanganj,
Patna ........ ......... Petitioner
Versus
1. The State Of Bihar
2. The Bihar State Housing Board through its Managing Director
3. The Managing Director, Bihar State Housing Board, Patna
4. The Executive Engineer, Bihar State Housing Board, Patna
Division no.2, Patna
5. The Manager/ Estate Officer, Bihar State Housing Board, Patna
Respondents
-----------
02/ 11.03.2011 Counsel for the Bihar State Housing Board,
Patna (hereinafter referred to as the Board) has filed
counter affidavit, which is taken on record.
Having heard counsel for the petitioner and the
Board, this writ petition is also disposed of exactly in the
same terms, which are contained in order no. 5 dated
14.2.2011, passed in C.W.J.C. No. 477 of 2006 and other
analogous matters
Arjun/ ( V. N. Sinha, J.)