Patna High Court – Orders
Suresh Kumar Singh vs The Union Of India & Ors on 5 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.1368 of 2011
SURESH KUMAR SINGH, SON OF HARIHAR PRASAD SINGH,
RESIDENT OF VILLAGE BARHARWA, P.O. BARHARWA, P.S.
MEJORGANJ, DISTRICT SITAMARHI, PRESENTLY POSTED AS
HEAD CONSTABLE NO.901140313 IN 95 BATTALION, C.R.P.F.
NEW PAHARIYA MANDI, VARANASI, UTTAR PRADESH.
Versus
1. THE UNION OF INDIA
2. MR. P. VEXLA, INSPECTOR GENRAL OF POLICE, C.R.P.F.,
BIHAR SECTOR, DIGHA COMPLEX, ASHIYANA NAGAR,
PATNA, BIHAR.
3. MR. B.K. SHARMA, DEPUTY INSPECTOR GENERAL OF
POLICE, C.R.P.F., BIHAR SECTOR, RANGE H/Q, JHAPHAN,
UMANAGAR, MUZAFFARPUR.
4. MR. V.S. SHARMA, COMMANDANT, 95 BATTALION,
C.R.P.F., NEW PAHARIYA MANDI, VARANASI, UTTAR
PRADESH.
5. MR. S.N. JHA, COMMANDANT, 133 BATTALION, C.R.P.F.,
HEC SECTOR-2, DHURVA, RANCHI, JHARKHAND.
For the petitioner : Mr. Arun Kumar, Advocate.
For the Union : Mr. Shiv Kumar, C.G.C.
-----------------
04. 05.09.2011 Against the order of the Single Judge dated
28.01.2010 and that of the Division Bench dated
14.03.2011, S.L.P.(Civil) No.24267 of 2011 has been
filed, in which the Hon’ble Supreme Court not only
condoned the delay in filing the said special leave
petition but also issued notice to the writ petitioner.
The contempt petition is, accordingly,
disposed of granting liberty to the petitioner to
contest the aforesaid S.L.P.
( V. N. Sinha, J.)
Rajesh/