High Court Patna High Court - Orders

Ramakant Signh vs The State Of Bihar &Amp; Ors on 13 July, 2010

Patna High Court – Orders
Ramakant Signh vs The State Of Bihar &Amp; Ors on 13 July, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       CWJC No.11069 of 2009
                  RAMAKANT SINGH, SON OF LATE GUPTESHWAR SINGH, C/O- SRI
   S.N.PANDEY (BACK TO KRISHNA MARBAL) MAGISTRATE COLONY, ASHIANA
                   NAGAR, P.S.- RAJIV NAGAR, DISTRICT- PATNA.
                                                Versus
              1. THE STATE OF BIHAR THROUGH THE SECRETARY, DEPARTMENT
                    OF AGRICULTURE, GOVT. OF BIHAR, PATNA.
  2. THE SECRETARY, DEPARTMENT OF AGRICULTURE, GOVT. OF BIHAR, PATNA.
 3. THE SECRETARY, BUILDING CONSTRUCTION DEPARTMENT, GOVT. OF BIHAR,
                                      PATNA.
 4. BIHAR STATE AGRICULTURE MARKETING BOARD (DISSOLVED) THROUGH ITS
             ADMINISTRATOR, PANT BHAWAN, BAILEY ROAD, PATNA.
       5. ADMINISTRATOR, BIHAR STATE AGRICULTURE MARKETING BOARD
               (DISSOLVED), PANT BHAWAN, BAILEY ROAD, PATNA.
6. SRI B.K.THAKUR, THE CONTROLLER (ACCOUNTS), BIHAR STATE AGRICULTURE
     MARKETING BOARD(DISSOLVED), PANT BHAWAN, BAILEY ROAD, PATNA.
7. MR. MURLI MANOHAR GHOSH, DEPUTY DIRECTOR, PLANNING AND RESEARCH,
BIHAR STATE AGRICULTURE MARKETING BOARD (DISSOLVED), PANT BHAWAN,
                     BAILEY ROAD, PATNA :---- RESPONDENTS.
                                              -----------

4. 13.07.2010. Counsel for the petitioner states that in view of the contents of the

counter affidavit filed on behalf of Respondent Nos. 4 to 7 the prayer made in

the writ petition has become infructuous, which is, accordingly, disposed of.

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