IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.1503 of 2011
1. RAJU KUMAR, SON OF LATE JANARDAN MISTRI RESIDENT OF TARNI
PRASAD LANE, PASCHIM DARWAZA, PATNA CITY, P.S. KHAJEKALAN,
DISTRICT PATNA.
2. PAWAN KUMAR SON OF LATE SUNIL KUMAR RESIDENT OF 124, NEHRU
NAGAR, INDIRA AWASH, OPPOSITE, APARTMENT P.S. AND P.O.
PATLIPUTRA, DISTRICT PATNA.
Versus
1. THE STATE OF BIHAR THROUGH SECRETARY, INDUSTRY
DEPARTMENT GOVT. OF BIHAR NEW SECRETARIATE, PATNA,
NAMELY MR. C.K. MISHRA.
2. THE DIRECTOR OF INDUSTRIES, INDUSTRIES DEPARTMENT, GOVT. OF
BIHAR NEW SECRETARIATE, PATNA, NAMELY MR. B.N. JHA.
3. THE MANAGING DIRECTOR, BIHAR STATE HANDLOOM AND
HANDICRAFT CORPORATION LIMITED, UDYOG BHAWAN, GANDHI
MAIDAN, PATNA, NAMELY MR. S.S. ARYA.
4. THE PRINCIPAL SECRETARY, NAMELY, MR. AMIR SUBHANI
PERSONAL AND ADMINISTRATIVE DEPARTMENT OLD SECRETARIAT,
GOVT. OF BIHAR, PATNA.
----------------------------------
08. 28.09.2011 As requested by the counsel for the
Corporation, put up at 2.15 P.M.
( V. N. Sinha, J.)
Rajesh/
Later on at In compliance of the order of the High
2.15 P.M.
Court dated 4.11.2010, Annexure-1 the authorities of
Bihar State Handloom and Handicraft Corporation
Ltd. issued appointment letter bearing Memo No.64
dated 28.09.2011 passed by the Managing Director of
the Corporation.
In the light of the order dated 28.9.2011,
the contempt petition is disposed of. Copy of the said
order is taken on record.
Rajesh/ ( V.N. Sinha, J.)