High Court Patna High Court - Orders

Sarvodaya Rojgar Sahyog Samitt vs The State Of Bihar &Amp; Ors on 28 October, 2010

Patna High Court – Orders
Sarvodaya Rojgar Sahyog Samitt vs The State Of Bihar &Amp; Ors on 28 October, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.1830 of 1999
                       SARVODAYA ROJGAR SAHYOG SAMITTEE
                                          Versus
                              THE STATE OF BIHAR & ORS
                                        -----------

17. 28.10.2010 None appears on behalf of the petitioner.

Mr.Ashok Kumar Dubey, learned Assistant Counsel

to Additional Advocate General No.9, and Mr. B.K.

Singh Chauhan for respondent nos. 2 and 3, are

present. In spite of the order dated 30.9.2010

requisite steps have not been taken. Four weeks’

further time is granted to the petitioner to comply

with the order dated 30.9.2010 subject to deposit of

costs of Rs.1,000/- with the High Court Legal

Services Committee, Patna, within the same period,

failing in either event this writ petition shall stand

rejected without further reference to the Bench.

( S. K. Katriar,J. )

(Birendra Prasad Verma, J.)
Vinay/