IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.1272 of 2004
1. Bihar State Cooperative Marketing Union Limited,
through its Chairman Biscomaun Bhawan, West
Gandhi Maidan, Patna.
2. Managing Directror, Bihar State Cooperative
Marketing Union Limited, through its Chairman
Biscomaun Bhawan, West Gandhi Maidan, Patna.
3. The Financial Controller, Bihar State Cooperative
Marketing Union Limited, through its Chairman
Biscomaun Bhawan, West Gandhi Maidan, Patna
.---- Respodnents--Appellants.
Versus
(1) A. Geeta Devi wife of Late Brajendra Kumar Dubey
(2) B. Sanjay Kumar Dubey
(3) C. Kumar Ajay , both sons of Brajendra Kumar Dubey
(4) D. Chandra Kumari daughter of Brajendra Kumar
Dubey, all residents of village Deokuli, P.S. Brahpur,
District Buxar. ---- Petitioners/ Respondents.
-----------
9/ 24-09-2010 Heard Mr. Rajesh Prasad Chaudhary, for the
appellants. None appears on behalf of the respondents.
This appeal under clause 10 of the Letters Patent of
the High Court of Judicature at Patna has been preferred by the
respondents of C.W.J.C. No.6214 of 2004, who are aggrieved by
the order dated 19.05.2004, whereby direction has been given to
the appellants herein to make payment of the post retirement
dues to the writ petitioner. Learned counsel for the appellants
submits that the entire post retirement dues of the writ
petitioner have been paid, which renders this appeal
infructuous.
In that view of the matter, this appeal is disposed of
as having become infructuous.
( S. K. Katriar, J.)
( Birendra Prasad Verma, J.)
BTiwary/