IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.768 of 2007
Koshi Project Workers Association
Versus
State of Bihar & Ors
-----------
7 06-07-2011 Now learned counsel for the State has received
instructions and show cause has been filed on behalf of
Opposite Party no.4. It discloses that the matter has been
taken to the Apex Court through two Special Leave
Petitions. One bearing no. 10597 of 2008 relating to the
present petitioners stood dismissed on 22-09-2010 for
default in appearance but restoration petition is said to
have been filed on 11-11-2010 along with limitation
petition but the same has not been considered as yet. It
further appears that in the connected matter the Special
Leave Petition has been admitted leading to Civil Appeal
no. 783/ 2011 in which the order of stay has been passed
by the Apex Court.
Learned counsel for the petitioner submits that
although two cases were decided together but the case of
petitioners stands on different footing and there is no
chance of stay by the Apex Court in the case of the
petitioners.
2
Learned counsel for the State prays for four
weeks time so that the State may take required steps for
seeking interim order from the Apex Court.
As prayed, let this matter be listed under the
same heading after four weeks.
(Shiva Kirti Singh, J.)
BKS/- (Shivaji Pandey, J.)