Patna High Court – Orders
Umesh Prasad &Amp; Anr vs The State Of Bihar &Amp; Ors on 16 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.8209 of 2006
1. UMESH PRASAD, Son of Shri Bindeshwari Mahto, resident
of Village- Kewal Bigha (Ghengh), P.S. Baktiyarpur, District-
Patna.
2. Ram Nath Prasad, Son of Shri Hira Sah, resident of Village-
Jhunapur, P.S. Siwan, District- Siwan.
At present petitioners are working under the control of
Executive Engineer, Water Wage Division, Katari hill road,
Gaya.
Versus
1. THE STATE OF BIHAR.
2. Secretary Water Resources Department, Govt. of Bihar,
Patna.
3. Joint Secretary (Budget), Water Resources Department,
Govt. Bihar, Patna.
4. Deputy Secretary, Water Resources Department, Govt. of
Bihar, Patna.
5. Chief Engineer, Water Resources Department, Patna.
6. Superintending Engineer, Water Wage Circle, Gaya.
7. Executive Engineer, Water Wage Division, Katari Hill Road,
Gaya.
-----------
2. 16.11.2010 Mr. Dhirendra Kumar Singh on
instruction of Mr. Satish Chandra Jha No. 3
suggests that the writ has become infructuous and
relief has been granted.
This writ application is dismissed as
having become infructuous.
Anand Kr. ( Ajay Kumar Tripathi, J.)