Patna High Court – Orders
Rashmi Kumari vs The Union Of India & Ors on 21 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.5090 of 2010
Rashmi Kumari, widow of late B.K. Das, Havaldar (Army)
No. 6925112-M, at present resident of C/o Sri Santosh
Kumar Das, mohalla- Uma Charan Bose Lane, Jogsar,
P.O.- Bhagalpur City, P.S. - Adampur, in the town and
District of Bhagalpur (Bihar), permanent resident of
village/ mohalla- Pahar Tola Dalhatta, P.O.- Munger, P.S.
Kotwali (Munger), District- Munger (Bihar)
Versus
1. The Union Of India, through the Secretary, Ministry of
Defence, South Block, New Delhi, namely, Shri
Pradeep Kumar
2. The Chief of the Army Staff, Army Head Quarters,
Sena Bhawan, New Delhi, namely, Sri V.K. Singh
3. The Directorate General of Ordnance Services, Master
General of Ordnance Branch, Integrated HQ of MoD
(Army), New Delhi - 110001, namely, Col.Sri N.K.
Rangara
4. The Deputy Director, OS (Pers), the office of the
Directorate General of Ordnance Services, Master
General of Ordnance Branch, Integrated HQ of MoD
(Army), New Delhi - 110001, namely, Sri A.K.
Sengupta
5. The Record Officer, Army Ordinance Corps Record
Office, Trimulgherry, P.O.- Secunderabad-15 (A.P.),
namely, Major Ranbir Singh
6. The Chief Records Officer, Army Ordinance Corps
Record Office, Pin- 900453, C/o 56, A.P.O., namely,
Lt. Col. K. Srihari
----------------------------------
07/ 21.09.2011 Learned counsel for the petitioner states
that during the pendency of the contempt petition,
petitioner has been given compassionate appointment
and she has also joined the post.
In view of the statement made by the
2
learned counsel for the petitioner, the contempt
petition is disposed of.
Arjun/ ( V. N. Sinha, J.)