High Court Patna High Court - Orders

Muneshwar Prasad vs The Chairman,B.S.E.B. &Amp; Ors on 6 April, 2011

Patna High Court – Orders
Muneshwar Prasad vs The Chairman,B.S.E.B. &Amp; Ors on 6 April, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CWJC No.9907 of 2006
          MUNESHWAR PRASAD, SON OF LATE RAM BARAN PRASAD, RESIDENT
          OF VILLAGE SITALGARH, P.S. PARESBIGHA, DISTRICT
          JEHANABAD.
                  ...                      ...    PETITIONER.
                                 Versus
     1.   THE CHAIRMAN, BIHAR STATE ELECTRICITY BOARD, VIDYUT
          BHAWAN, PATNA.
     2.   THE SECRETARY, BIHAR STATE ELECTRICITY BOARD, VIDYUT
          BHAWAN, PATNA.
     3.   THE DIRECTOR OF ACCOUNTS, BIHAR STATE ELECTRICITY BOARD,
          VIDYUT BHAWAN, PATNA.
     4.   THE GENERAL MANAGER-CUM-CHIEF ENGINEER, MAGADH ELECTRIC
          SUPPLY AREA, GAYA.
     5.   THE DY. DIRECTOR OF ACCOUNTS, MAGADH ELECTRIC SUPPLY
          AREA, GAYA.
     6.   THE SUPERINTENDING ENGINEER, ELECTRIC CIRCLE, GAYA.
     7.   THE ELECTRICAL EXECUTIVE ENGINEER, ELECTRIC SUPPLY
          DIVISION, JEHANABAD.
     8.   THE ASSISTANT ELECTRICAL ENGINEER, ELECTRIC SUPPLY
          DIVISION, JEHANABAD.
                   ...                        ...   RESPONDENTS.
                              -----------

3. 6.4.2011. Shri Vinod Kumar, learned counsel

for the petitioner, in presence of Shri

Vijay Kumar Verma, learned counsel

appearing on behalf of the respondent/Bihar

State Electricity Board, in view of stand

taken in its counter affidavit, submits

that grievances of the petitioner have

already been redressed and as such he does

not want to press this petition.

The petition stands dismissed as

not pressed.

      N.H./                              ( Rakesh Kumar,J.)