High Court Patna High Court - Orders

Pradip Kumar vs Bihar State Co-Opt.Mkt.Union L on 14 December, 2010

Patna High Court – Orders
Pradip Kumar vs Bihar State Co-Opt.Mkt.Union L on 14 December, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                          CWJC No.3202 of 2004
                                              PRADIP KUMAR
                                                     Versus
                             BIHAR STATE CO-OPT.MKT.UNION L
                                                   -----------

For the pertitioiner: Mr. Abu Haidar, Advocate
For BISCOMAUN:Mr.Rajesh Prasad Choudhary, Advocate

———-

5. 14.12.2010 At the outset, learned counsel for the

petitioner submits that the writ application may

be disposed of in terms of the direction issued in

C.W.J.C. No.3114 of 2004 by a Full Bench of this

Court.

The writ application is, accordingly,

disposed of with the observations that if a

representation with respect to the relief sought

in the present writ petition is filed by the

petitioner before the Managing Director of

BISCOMAUN, the same shall be disposed of as

expeditiously as possible but preferably within a

period of four months from the date of receipt of

the said representation along with a copy of this

order.

     VPS                                          ( Ramesh Kumar Datta, J. )