High Court Patna High Court - Orders

Panna Lal Jha vs The State Of Bihar & Ors on 14 October, 2011

Patna High Court – Orders
Panna Lal Jha vs The State Of Bihar & Ors on 14 October, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Civil Writ Jurisdiction Case No.4688 of 2007
              Panna Lal Jha, SON OF LATE YOG NARAYAN JHA, RESIDENT OF
              VILLAGE- DORMA, P.S.- BIHAR, DISTRICT- SAHARSA,
              PRESENTLY POSTED AS CHAIRMAN UNDER THE CONTROL OF
              EXECUTIVE ENGINEER, TIRHUT CANAL DIVISION NO. 1,
              BETTIAH :--PETITIONER.
                                                 Versus
              1. The State Of Bihar
              2. COMMISSIONER AND SECRETARY, WATER RESOURCES
              DEPARTMENT, GOVT. OF BIHAR, PATNA.
              3. JOINT SECRETARY, BUDGET, WATER RESOURCES
              DEPARTMENT, GOVT. OF BIHAR, PATNA.
              4. DEPUTY SECRETARY, (IN-CHARGE REVENUE
              ADMINISTRATION), WATER RESOURCES DEPARTMENT,
              GOVT. OF BIHAR, PATNA.
              5. CHIEF ENGINEER, WATER RESOURCES DEPARTMENT,
              BALMIKINAGAR
              6. SUPERINTENDING ENGINEER, TIRHUT CANAL CIRCLE,
              BETTIAH.
              7. EXECUTIVE ENGINEER, TIRHUT CANAL DIVISION NO. 1,
              BETTIAH :---RESPONDENTS.
                                    ----------------------------------

2. 14.10.2011. Learned counsel for the petitioner

states that during the pendency of the writ

petition, grievance of the petitioner has been

redressed.

In the light of the statement made,

the writ application is disposed of.

     P.K.P.                              (V.N.Sinha,J.)