Patna High Court – Orders
M/S Maurya Motors Ltd. Patna vs The Bihar State Electricity Bo on 12 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.544 of 2011
M/S Maurya Motors Ltd. Patna Fatuha Road, near Deedarganj
Railway Crossing Patna-800008 through its legal Executive Ganesh
Sah son of Sri Natho Sah, Resident of village Panhas, P.O. Sushil
Nagar, Police Station Town, District- Begusarai.
. . . . . . Petitioner.
Versus
1. The Bihar State Electricity Board through its Chairman, Bihar State
Electricity Board, Vidyut Bhawan, Bailey Road, Patna.
2. Executive Engineer (PESU), Bihar State Electricity Board, Mangles
Road, Patna.
3. Electrical Executive Engineer, Electric Supply Division, Fatuha,
Patna.
4. Assistant Electrical Engineer-cum-Assessing Officer, Electric
Supply Sub-Division, Deedarganj, Patna. . . . . . . Respondents.
-----------
2/ 12.07.2011 Learned counsel for the petitioner seeks permission to
withdraw this application to take resort to the remedy available
under law.
Permission is accorded.
This application is dismissed as withdrawn.
(Samarendra Pratap Singh, J.)
Uday/