Jharkhand High Court
Vijay Ranjan Sinha vs Jharkhand State Electricity Bo on 11 November, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(S)No. 7571 of 2006
Vijay Ranjan Sinha ... ... ... Petitioner
Versus
Jharkhand State Electricity Board
through its Secretary & Others... ... ... Respondents
---
CORAM : HON'BLE MRS. JUSTICE JAYA ROY
For the Petitioner : Mr. Vijay Kr. Roy, Advocate
For the J.S.E.B. : Mr. Saurav Arun, S.C. of J.S.E.B.
04/11.11.2011
Learned counsel for the petitioner, submits that the
suspension order of the present petitioner has already been
revoked on 05.02.2003. It is further submitted that present
petitioner has already retired from service on 30.04.2011.
Considering his submission, this application is
dismissed as infructuous.
(Jaya Roy, J.)
Satayendra