IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.7997 of 2008
Bhagalpur Co-Operative Spinnin
Versus
State Of Bihar & Ors
-----------
5 15.11.2011 This writ application has been filed with three folds
prayer. The petitioners pray that (1) Bhagalpur Co-operative Spinning
Mills Limited (five in numbers) should be revived by the State of
Bihar (2) The petitioners have prayed that they should be given their
salary which they have not received for more than 7 years and (3) they
have also stated that if the Government of Bihar finds it difficult to
revive the mills then they may start the winding up process so that the
salaries and the dues of the petitioners and the dues of the petitioners
who are employees of the mill can be shifted from facing starvation.
A counter affidavit has been filed on behalf of the State
which is rather vague and does not meet to the main contentions raised
in the writ application. Therefore, it is essential that the State should
take proper instructions in this matter and come out with a time bound
proposal if it intends to revive the spinning mills, if not then steps
ought to be taken for winding up these mills.
List this case after six weeks retaining its position.
Sanjay (Sheema Ali Khan, J.)