IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1583 of 2007
SUBODH KUMAR DUTTA
Versus
THE STATE OF BIHAR & ORS
-----------
06/ 10.7.2008 In compliance of my order dated 9.7.2008, Principal
Secretary of the Water Resources Department is present. He states that
on account of constraint, which was beyond his control, he could not
prefer the SLP against the order dated 13.12.2007, passed in LPA No.
1022 of 2007 within the time required for the same, but affidavits
have been affirmed in support of the SLP on 4.7.2008 and the appeal
is likely to be filed very soon. Notwithstanding the filing of aforesaid
SLP, the orders of this Court dated 24.1.2007 passed in CWJC No.
8779 of 2004 shall be complied with within two weeks from today
subject to the result of the proposed SLP to be filed against the order
dated 13.12.2007, passed in LPA No. 1022 of 2007 and the amount
recovered shall be refunded as also pension re-fixed.
In view of the statement made at the Bar by the Principal
Secretary, Water Resources Department, Government of Bihar and his
counsel, G.A. 5, this contempt application is disposed of.
Arjun/ (V.N. Sinha, J.)