IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.1134 of 2011
1. SHYAM NANDAN ROY SON OF LATE HARILAL RAI, RESIDENT OF
VILLAGE SIMARIA, POLICE STATION BARAUNI AND DISTRICT
BEGUSARAI.
2. ASHOK KUMAR SINGH SON OF SIYARAM SINGH, RESIDENT OF VILLAGE
BIHAT, POLICE STATION BARAUNI, DISTRICT BEGUSARAI.
3. HARERAM PANDIT SON OF SITARAM PANDIT, RESIDENT OF VILLAGE
HAWASPUR, POLICE STATION BARAUNI AND DISTRICT BEGUSARAI.
4. JAGDISH BHAGAT SON OF LATE SNEH BHAGAT, RESIDENT OF VILLAGE
HAWASPUR, POLICE STATION BARAUNI AND DISTRICT BEGUSARAI.
5. RAJENDRA PASWAN SON OF LATE NATHUNI PASWAN RESIDENT OF
ULAO, POLICE STATION MUFASSIL AND DISTRICT BEGUSARAI.
6. RAM NARESH RAI SON OF LATE RAM JATAN RAI, RESIDENT OF
VILLAGE RACHIAHI NAYATOLA, POLICE STATION MATIHANI AND
DISTRICT BEGUSARAI.
7. BHUTTU RAI SON OF RAM BAHADUR RAI, RESIDENT OF VILLAGE
RACHIAHI NAYATOLA, POLICE STATION MATIHANI AND DISTRICT
BEGUSARAI.
8. DEONANDAN PASWAN SON OF RAMESHWAR PASWAN RESIDENT OF
VILLAGE BIHAT, POLICE STATION BARAUNI AND DISTRICT
BEGUSARAI.
9. YUGAL KISHORE SINGH ALIAS YUGAL SINGH SON OF LATE RAM
CHANDRA SINGH RESIDENT OF VILLAGE BIHAT, POLICE STATION
BARAUNI AND DISTRICT BEGUSARAI.
10. GOPAL RAMAN PASWAN SON OF LATE CHHATTU PASWAN RESIDENT
OF VILLAGE POKHARIA, WARD NO.28, POLICE STATION BEGUSARAI
AND DISTRICT BEGUSARAI.
11. RAMJI RAZAK SON OF LATE BIHARI RAZAK RESIDENT OF VILLAGE
ULAO, POLICE STATION MUFASSIL AND DISTRICT BEGUSARAI.
12. ARVIND PRASAD SINGH SON OF LATE DIP NARAYAN SINGH, RESIDENT
OF VILLAGE HULAR, POLICE STATION MANSOORPUR AND DISTRICT
VAISHALI.
13. DEO NARAYAN THAKUR SON OF RAM SWARATH THAKUR RESIDENT
OF VILLAGE KUSHIYA, POLICE STATION WARISNAGAR AND DISTRICT
SAMASTIPUR.
14. SONE LAL PASWAN SON OF RAM JATAN PASWAN RESIDENT OF
VILLAGE DARIAPUR, MURARPUR, POLICE STATION HATHIDAH AND
DISTRICT PATNA.
15. NAWAL KISHORE SINGH SON OF LATE JAGDEV SINGH RESIDENT OF
VILLAGE BIHAT, POLICE STATION BARAUNI AND DISTRICT
BEGUSARAI.
Versus
1. THE UNION OF INDIA THROUGH THE SECRETARY, DEPARTMENT OF
CHEMICAL AND FERTILIZER, GOVERNMENT OF INDIA, NEW DELHI.
2. SRI SUTANU BEHURIA NAME OF FATHER NOT KNOWN TO
PETITIONERS, SECRETARY, DEPARTMENT OF FERTILIZER,
GOVERNMENT OF INDIA, NEW DELHI.
--------------------
06. 12.09.2011 Counsel for the Union of India states that
the show cause annexing the order dated 20 th January,
2011 passed by the authorities of the Ministry of
Chemical and Fertilizers, Department of Fertilizer,
2
Govt. of India in compliance of the order of the High
Court dated 3rd August, 2010 passed in C.W.J.C.
No.11912 of 2009 has been prepared and sent for
vetting by the authorities of the Ministry. It is not
known when the authorities of the Ministry shall
forward the show cause for filing before this Court.
Counsel for the Union has placed the order dated 20th
January, 2011 on record as also served a copy thereof
on the counsel for the petitioner.
In view of the aforesaid order dated 20th
January, 2011 of the Ministry of Chemical and
Fertilizer, Department of Fertilizer, Govt. of India, I
dispose of the contempt petition granting liberty to
the petitioners to first approach the Fertilizer PSUs.
for suitable re-employment and if they are not
allowed such re-employment, as is directed under
order dated 20th January, 2011 then to approach this
Court by filing fresh writ petition.
( V. N. Sinha, J.)
Rajesh/