High Court Patna High Court - Orders

Ram Niwas T6Ripathy vs The State Of Bihar & Ors on 21 September, 2011

Patna High Court – Orders
Ram Niwas T6Ripathy vs The State Of Bihar & Ors on 21 September, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                                MJC No.2404 of 2011
                Ram Niwash Tripathi, S/o Late Sheo Murat Tripathi, R/o Village +
                Post- Akhlaspur, P.S.- Bhabha, Distt.- Kaimur at Bhabhua
                                        Versus
                1. The State Of Bihar
                2. Bihar State Co-operative Marketing Union Ltd. (Biscomaun) West
                   Gandhi Maidan, Patna through its Managing Director, Mr.
                   Anirudh Pd. Singh
                3. Mr. Anirudh Pd. Singh, The Administrator, Bihar State Co-
                   operative Union (Biscomaun) West Gandhi Maidan, Patna
                4. Mr. Anirudh Pd. Singh, The Managing Director, Bihar State Co-
                   operative Union (Biscomaun) West Gandhi Maidan, Patna
                5. Mr. Rajendra Pd. Singh, The Regional Officer, Biscomaun,
                   Aurangabad, Dist. Aurangabad
                                       -----------

02/ 21.09.2011 It is submitted by Sri Ram Krishna Singh,

Assistant Counsel to Sri Ishwari Singh that against the

order dated 25.10.2010 passed in C.W.J.C. No. 12521 of

2003, BISCOMAUN has preferred L.P.A. No. 715 of

2011.

As against the order of the High Court, Letters

Patent Appeal has been filed, no useful purpose will be

served by keeping this petition pending, which is,

accordingly, disposed of observing that as and when order

passed by this Court dated 25.10.2010 becomes final and

still not complied with, petitioner shall invoke the

contempt jurisdiction of this Court.

Arjun/                                                     ( V. N. Sinha, J.)