IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2853 of 2010
UPENDRA PRASAD KAPAR SON OF LATE LAXMI KAPAR,
RESIDENT OF MOHALLA- RINGH BANDH, SITAMARHI,
LAXAMANAGAR, NEAR SHIV TEMPLE, SITAMARHI, P.S.
SADAR, DISTRICT SITAMARHI..
Versus
1.
THE BIHAR STATE ELECTRICITY BOARD. THROUGH SRI
P.K. RAI, ITS CHAIRMAN, VIDYUT BHAWAN (HEREINAFTER
REFERRED TO AS ELECTRICITY BOARD.
2. SRI P.K. RAI, THE CHAIRMAN, BIHAR STATE ELECTRICITY
BOARD, PATNA.
3. SRI J. K. SINHA, THE SECRETARY, BIHAR STATE
ELECTRICITY BOARD, PATNA VIDYUT BHAWAN, PATNA.
4. SRI DHARMADEO DAS, THE JOINT SECRETARY, BIHAR
STATE ELECTRICITY BOARD, VIDYUT BHAWAN, PATNA.
5. SRI AKHILESHWAR PRASAD, THE FINANCE CONTROLLER,
BIHAR STATE ELECTRICITY BOARD, VIDYUT BHAWAN,
PATNA.
6. SRI GANAURI PASWAN, THE DEPUTY DIRECTOR OF
ACCOUNTS, BIHAR STATE ELECTRICITY BOARD, VIDYUT
BHAWAN, PATNA.
7. PROMOD TIWARI,THE DIRECTOR (TERMINAL BENEFITS)
BIHAR STATE ELECTRICITY BOARD,VIDYUT BHAWAN,
PATNA.
8. SRI RAGHWENDRA JHA, THE ELECTRICAL EXECUTIVE
ENGINEER, ELECTRIC SUPPLY DIVISION SITAMARHI.
9. THE STATE OF BIHAR THROUGH SRI A. MUKHARJEE, THE
CHIEF SECRETARY, GOVT. OF BIHAR, PATNA
28.10.2010 Learned counsel for the petitioner as also the
3
opposite party, Board is present.
It is submitted that on behalf of the Board that
the order has been complied with and necessary
payments have been made on 27th of September 2010.
In this view of the matter, learned counsel for
the petitioner submits that this contempt application
need not proceed further. The same stands disposed of.
Amrendra/ ( Shailesh Kumar Sinha, J.)