High Court Patna High Court - Orders

Shyama Kant Mishra vs State Of Bihar &Amp; Ors. on 23 March, 2011

Patna High Court – Orders
Shyama Kant Mishra vs State Of Bihar &Amp; Ors. on 23 March, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                          MJC No.1963 of 2010
                        SURESH SINGH & ORS.
                                Versus
                        STATE OF BIHAR & ORS.
                                  with
                          MJC No.1005 of 2010
                         ASHOK KUMAR VERMA
                                Versus
                        STATE OF BIHAR & ORS.
                                  with
                          MJC No.1006 of 2010
                          AMAR NATH THAKUR
                                Versus
                        STATE OF BIHAR & ORS.
                                  with
                          MJC No.589 of 2010
                           QURBAN HAIDER
                                Versus
                        STATE OF BIHAR & ORS.
                                  with
                          MJC No.591 of 2010
                    THAKUR GYAN PRAKASH SINHA
                                Versus
                        STATE OF BIHAR & ORS.
                                  with
                          MJC No.998 of 2010
                         SHYAMA KANT MISHRA
                                Versus
                        STATE OF BIHAR & ORS.
                                  with
                          MJC No.590 of 2010
                       SURENDRA NATH PANDEY
                                Versus
                        STATE OF BIHAR & ORS.
                               -----------

03. 23.03.2011 A show cause is filed affirmed by the Additional

Secretary, Department of Agriculture, Government of

Bihar, stating that the representations have been

considered and the petitioners have been repatriated in the

Department of Agriculture.

Learned counsel for the petitioners submits that
2

only one part of the order has been complied with. The

issue of salary due from September, 2008 finds no

consideration in the fresh order dated 10.2.2011 to the

show cause. Petitioners 1, 2 and 6, who have retired and

were required to be considered in light of the last

paragraph of the judgment finds no reference of the order

at all.

Let the Additional Secretary, file a further show

cause explaining why he has passed truncated order and

filed an incomplete show cause stalling the proceeding of

the Court unnecessarily.

List this matter after two weeks at the same

position.

P.K                                    ( Navin Sinha, J.)