IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10372 of 2006
SHANTI DEVI, W/o Late Bashista Narayan Chaudhary, Resident of Village-
Raje (North), P.S.- Manigachhi, District - Darbhanga.
........ Petitioner
Versus
1. THE BIHAR STATE ELECTRICITY Board through its Chairman, Bailey
Road, Patna.
2. The Chairman, Bihar State Electricity Board, Bailey Road, Patna.
3. The Secretary, Bihar State Electricity Board, Bailey Road, Patna.
4. The General Manager-cum-Chief Engineer, Mithila Area Board, Darbhanga.
5. The Electrical Supdt. Engineer (Rural), Darbhanga.
6. The Electrical Executive Engineer (Rural), Darbhanga.
7. The Sub Divisional Electrical Engineer, Electric Supply Subdivision, Sakri,
Darbhanga.
8. The Accounts Officer, Bihar State Electricity Board, Bailey Road, Patna.
......... Respondents
-----------
2 05.04.2011 Heard learned counsel for the petitioner and Sri
Vijay Kumar Verma, learned counsel appearing on behalf of all
the respondents/Bihar State Electricity Board.
The writ petition was filed with a prayer to direct
the respondents for granting family pension and other death-
cum-retiral dues. At the time of hearing at Bar it was submitted
by Sri Vijay Kumar Verma, learned counsel for the
respondents/Electricity Board, that during the pendency of the
writ petition all the grievances of the petitioner have already
been redressed.
Learned counsel for the petitioner is not in a
position to dispute the statement. However, it was submitted by
learned counsel for the petitioner, that if still some grievances
exist, petitioner may be granted liberty to file representation
before the competent authority.
In view of the stand taken by the parties, there is
2
no need to further keep the matter pending.
The writ petition stands disposed of granting
liberty to the petitioner to file representation before respondent
no. 3/ Secretary, Bihar State Electricity Board. After filing of the
representation, it is expected, that respondent no. 3 will examine
the same and pass appropriate order, in accordance with law,
within a period of three months, from the date of filing of such
representation.
The petition stands disposed of.
( Rakesh Kumar, J.)
Praful