High Court Patna High Court - Orders

Shivkant Singh & Ors vs The State Of Bihar & Ors. on 14 September, 2011

Patna High Court – Orders
Shivkant Singh & Ors vs The State Of Bihar & Ors. on 14 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Miscellaneous Jurisdiction Case No.965 of 2011
                                     Shivkant Singh & Ors
                                             Versus
                                  The State Of Bihar & Ors.

2/   14/09/2011

A show cause is stated to have been filed on

behalf of the opposite parties 4 and 7 on 23.8.2011. The

office shall place it on record. Copy thereof has been

served on the counsel for the petitioner on 24.8.2011.

No rejoinder to the same has been filed.

Paragraph-11 of the show cause explicitly

states that petitioner No.1 was no more interested in

the matter for the reasons disclosed therein and that

petitioner No.3 was not eligible to be considered on

account of being a charge-sheeted accused in a criminal

case. The Court finds no error in the stand with regard

to petitioner No.3. That still leaves the issue of non-

compliance of the order with regard to petitioners-2 and

4 and in respect of which no explanation has been given

in the show cause.

If by the next date the order is not complied

with in its entirety with regard to petitioner Nos.2 and

4, opposite party No.2 is directed to remain present in

person to show cause why charges be not framed

against him.

List at the same position on 19.10.2011.

KC                                      ( Navin Sinha, J.)