High Court Patna High Court - Orders

Sheo Kumar Singh vs The Union Of India &Amp; Ors. on 30 March, 2011

Patna High Court – Orders
Sheo Kumar Singh vs The Union Of India &Amp; Ors. on 30 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   MJC No.3182 of 2010
          SHEO KUMAR SINGH, SON OF SRI JAGARNATH ROY, RESIDENT OF
          LALJI TOLA, NEAR DEVI ASTHAN P.S. GANDHI MAIDAN, TOWN AND
          DISTRICT- PATNA.
                                                         .. PETITIONER.
                                           Versus
            1. THE UNION OF INDIA THROUGH THE CHIEF EXECUTIE
               OFFICER (BROAD CASTING CORPORATION OF INDIA), PRASAR
               BHARTI SECRETARIAT, 2ND FLOOR, PTI BUILDING, SANSAD
               MARG, NEW DELHI NAMELY, SRI B.S. LALLI.
            2. SRI M.C. AGARWAL, ENGINNER-IN-CHIEF, ALL INDIA RADIO,
               AKASHVANI BHAWAN, 1ST FLOOR, SANSAD MARG, NEW DELHI.
            3. SRI K. PONNIAH, CHIEF ENGINEER (CIVIL), PRASAR BHARTI
               (BROADCASTING CORPORATION OF INDIA), CIVIL
               CONSTRUCTION WING, AKASHVANI 6TH FLOOR, CGO
               COMPLEX, NEW DELHI- 110003.
            4. SRI OM PRAKASH, SUPERINTENDING ENGINEER (CIVIL),CIVIL
               CONSTRUCTION WING, ALL INDIA, 4TH FLOOR, DOORDARSHAN
               BHAWAN, U.S. SHARNI, GOLF GREEN, KOLKATA- 700095.
            5. SRI S.P. PRASAD, EXECUTIVE ENGINEER (CIVIL), PRASAR
               BHARTI, BROADCASTING CORPORATION OF INDIA, CIVIL
               CONSTRUCTION WING, ALL INDIA RADIO, PATNA.
            6. SRI B.R. DAS, ASSTT. ENGINEER, (CIVIL), CIVIL CONSTRUCTION
               WING, ALL INDIA RADIO, PATNA.
            7. SRI S.B. MUKESH, STATION ENGINEER, DOOR DARSHAN
               KENDRA (DDK), PATNA.
                                 ... RESPONDENTS- OPPOSITE PARTIES.
                                         -----------

2. 30.03.2011 Learned counsel for the petitioner very fairly submits

that fresh orders have been passed declining to refer the matter

for arbitration. The petitioner acknowledges having already filed

a request for appointment of an arbitrator. The Court is not

persuaded to proceed any further in the contempt jurisdiction.

The matter stands disposed off.

( Navin Sinha, J.)
Ibrar/-