IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.999 of 2005
In
(MJC 1370/2005)
Gopal Dutta Shukla, son of late Ram Nath Shukla, resident
of village-Bagaura, P.S.-Daraunda, District-Siwan
..... Petitiioner-Appellant
Versus
01. N.K.Sinha, Administrator, Bihar State Road Transport
Corporation, Birchand Patel Path, Patna-1
02. M.L. Jain Clite Accounts Officer, Bihar State Road
Transport Corporation, Birchand Patel Path, Patna-1
03. The State of Bihar
..... Opposite Parties-Respondents
----------------------------------
05. 10.08.2011 The present L.P.A. has been filed against
the order date 25.7.2005 passed in M.J.C. No. 1370
of 2005, whereby claim of the appellant has been
disposed of in view of order passed by the
Corporation as contained in Memo No. 393 dated
31.01.2005 and there is a categorical finding that
the claim of the appellant was disposed of in the
light of the order of this Court, violation of which has
been complained. It is also recorded that a copy of
this order be handed over to the learned counsel for
the appellant and the order further reads that
insofar as payment is concerned, learned counsel for
the Corporation submits that the same has been
paid as per the guidelines of the Apex Court in the
Public Interest Litigation in which is has been
observed as follows:-
“Learned counsel for the
2
petitioner submits that even the
payment has not been made in terms
of the representation made by the
learned counsel appearing for the
respondent Corporation. It is open to
the petitioner to bring this fact to the
notice of the High Court and the High
Court will take appropriate decision.
The Special Leave Petition is disposed
of with the above observation”.
Accordingly L.P.A. is disposed of.
However, if the appellant is still aggrieved
by order contained in Memo No. 3250 dated
31.01.2005, liberty is granted to him to avail the
alternative remedy available to him before the
appropriate Forum.
(T. Meena Kumari, J.)
(Vikash Jain, J.)
P.K.