IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.14048 of 2010
SURENDRA KUMAR, SON OF LATE SRI INDRADEO SINGH,
RESIDENT OF VILLAGE GANGAPUR, P.O.+ P.S. NARHAT,
DISTRICT NAWADAH
Versus
1. BIHAR STATE ELECTRICITY BOARD THROUGH ITS
SECRETARY VIDUT BHAWAN, BAILEY ROAD, PATNA
2. THE CHAIRMAN, BIHAR STATE ELECTRICITY BOARD
VIDUT BHAWAN, BAILEY ROAD, PATNA
3. THE SECRETARY, BIHAR STATE ELECTRICITY BOARD
VIDUT BHAWAN, BAILEY ROAD, PATNA
4. R.P. SRIVASTAVA, JOINT SECRETARY, BIHAR STATE
ELECTRICITY BOARD VIDUT BHAWAN, BAILEY ROAD,
PATNA
04/ 01.09.2010
Having heard counsel for the petitioner and the
counsel for the Bihar State Electricity Board, I am of the
view that petitioner, if so aggrieved, may challenge the
dismissal order dated 3.10.2000, Annexure-1 to this
application and the appellate order dated 24.12.2007,
Annexure-B to the counter affidavit by filing the writ
application annexing the memo of charge, copy of the
enquiry report and other relevant documents.
The writ application is, accordingly, disposed of.
Arjun/ (V.N. Sinha, J.)