High Court Patna High Court - Orders

Sanjay Kumar vs State Of Bihar &Amp; Ors. on 20 April, 2011

Patna High Court – Orders
Sanjay Kumar vs State Of Bihar &Amp; Ors. on 20 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   MJC No.2840 of 2010
 1. SANJAY KUMAR S/O LATE KALI SINGH R/O VILL. AND P.S.- FATEHPUR,
                       DISTT.- GAYA (PETITIONER)
                                            Versus
                        1. THE STATE OF BIHAR
    2. MR. AJAY NAYAK, THE COMMISSIONER AND SECRETARY, WATER
  RESOURCES DEPARTMENT, GOVT. OF BIHAR, SINCHAI BHAWAN, PATNA
    3. MR. DEBI RAJAK, THE ENGINEER-IN-CHIEF, WATER RESOURCES
                 DEPARTMENT, SINCHAI BHAWAN, PATNA
  4. MR. RAJENDRA MAHTO, THE CHIEF ENGINEER, WATER RESOURCES
              DEPARTMENT, GOVT. OF BIHAR, BHAGALPUR
 5. SURENDRA PRASAD SINGH, THE SUPERINTENDING ENGINEER, WATER
                          WAYS CIRCLE, JAMUI
  6. GAJENDRA CHOUDHARY, THE EXECUTIVE ENGINEER, WATER WAYS
                         DIVISION, SHEKHPURA
                                          -----------

4/ 20/04/2011 Learned counsel for the opposite parties

submits that he has no instructions with regard to the

show cause.

Learned counsel for the petitioner submits

that this Court had noticed that the petitioner was

working on daily wages on the post of Jeep driver for

over ten years. The Court did not believe the contention

of the opposite parties that there was no sanctioned

post of a Jeep driver for such long years and how a

vehicle came to be purchased by the opposite parties

without a sanctioned post of a Jeep driver.

The order-sheet of the case reflects a sorry

state of affairs. Even imposition of costs does not

appear to have woken up the opposite parties to their

responsibilities to assist the Court in timely

dispensation of justice.

2

Let the Opposite Party No.4, the Chief

Engineer, Water Resources Department, Government of

Bihar, Bhagalpur appear in person to show cause why

charges be not framed against him for deliberately

flouting the orders of this Court.

List at the same position in the same list on

4.5.2011.

KC                                        ( Navin Sinha, J.)