High Court Patna High Court - Orders

Manoj Kumar vs The Bihar State Electricity Bo on 11 April, 2011

Patna High Court – Orders
Manoj Kumar vs The Bihar State Electricity Bo on 11 April, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CWJC No.15128 of 2007
Manoj Kumar, son of late Butai Prasad, resident of Village
Bahiara, P.O. Narhi, Chandi, P.S. Chandi, Dist. Bhojpur.
                                                 ------- Petitioner
                                Versus
1. The Bihar State Electricity Board through its Secretary,
   Revenue Building, Patna.
2. The Secretary, Bihar State Electricity Board, Revenue Building,
   Patna.
3. The Executive Engineer, Electric Supply Division, Bihta.
4. The Assistant Engineer, Electric Supply Sub Division, Bihta.
                                               -------- Respondents
                             -----------

2 11.4.2011 Heard learned counsel for the parties.

In view of the fact that the appointment

of the petitioner has already been made on

compassionate ground as stated in the counter

affidavit being filed today, this application

has been rendered infructuous.

This application is accordingly

dismissed as having become infructuous.

Rsh                                          (Mihir Kumar Jha, J.)