Patna High Court – Orders
Mithilesh Prasad Singh vs The Union Of India & Ors on 30 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.1004 of 2010
1. Mithilesh Prasad Singh S/O Late Ram Nandan Singh
Presently Posted As Junior Inspector, The Jute
Corporation Of India Ltd. At And P.O.- Gulabbagh,
Distt.- Purnea, Bihar.................................appellant
Versus
1. The Union Of India Through The Chairman-Cum-
Managing Director Jute Corporation Of India Ltd. (A
Govt. Of India Enterprises), 1 Shakespear Sarani,
Calcutta-71
2. The Chairman-Cum-Managing Director The Jute
Corporation Of India Ltd. (A Govt. Of India Enterprise)
Regd. Office- 15n, Nellie Sengupta Sarani, Kolkata-
700087
3. The Personnel Manager The Jute Corporation Of
India Ltd., Head Office-15n, Nellie Sengupta Sarani,
Kolkata-700087
4. The Regional Manager The Jute Corporation Of India
Limited, Regional Office- N.H. 31, Purnea-
854301............................................respondents
with
LPA No.1019 of 2010
1. Mithilesh Prasad Singh S/O Late Ram Nandan Singh
Presently Posted As Junior Inspector, The Jute
Corporation Of India Ltd., At And P.O.- Gulabbagh,
Distt.- Purnea, Bihar.................................appellant
Versus
1. The Union Of India Through The Chairman-Cum-
Managing Director Jute Corporation Of India Ltd. (A
Govt. Of India Enterprises), 1 Shakespear Sarani,
Calcutta-71
2. The Chairman-Cum-Managing Director The Jute
Corporation Of India Ltd. (A Govt. Of India Enterprise),
Regd. Office-15n, Nellie Sengupta Sarani, Kolkata-
700087
3. The Personnel Manager The Jute Corporation Of
India Ltd., Head Office-15n, Nellie Sengupta Sarani,
Kolkata-700087
4. The Regional Manager The Jute Corporation Of India
Limited, Regional Office-N.H.31, Purnea-
854301.............................................respondents
-----------
2
04/ 30th June 2011 Heard the parties.
Learned counsel for the appellant fairly prays
that he should be allowed to make representation in the
light of direction issued by the learned single Judge. The
prayer is innocuous hence, granted.
The representation shall be made by the
petitioner-appellant within a period of fifteen days and
the same shall be decided after receipt of the
representation within a period of one month after hearing
the appellant-petitioner.
The appeals stand disposed of with the above
observation.
(Prakash Chandra Verma, J.)
(Aditya Kumar Trivedi, J.)
perwez