High Court Patna High Court - Orders

Most.Ram Sundari Devi vs The Bihar State Electricity Bo on 3 July, 2008

Patna High Court – Orders
Most.Ram Sundari Devi vs The Bihar State Electricity Bo on 3 July, 2008
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                             LPA No.280 of 2008
                          MOST.RAM SUNDARI DEVI
                                     Versus
             THE BIHAR STATE ELECTRICITY BOARD, PATNA
                          AND ORS.
                                   -----------

For the Appellant : M/s. Ajoy Kr. Chakraborty, Prabhat Kr.

Roy,
For the Respondents: Mr. A. K. Sharan, S.C.20& Vinay Kirti
Singh.

————

PRESENT
Hon’ble the Chief Justice
&
Hon’ble Mr. Justice Kishore K. Mandal

————

rd
Dated, the 3 July, 2008.

Inter alia, the contention of the counsel for the appellant

is that from the order passed by the Workmen Compensation

Commissioner an appeal lay under section 30 of the Workmen

Compensation Act. Bypassing the statutory remedy of appeal, writ

petition was filed before the Single Judge and the Single Judge

interfered with the order of the Workmen Compensation

Commissioner. Learned counsel would submit, for these reasons the

order of the Single Judge is bad in law.

Let notice be issued to respondents no. 1 and 2 to show

cause why the Letters Patent Appeal be not admitted and, if possible,

disposed of at the admission stage.

Notice is made returnable on 8.9.2008.

Requisite notice, process fee and registered cover with

A/D shall be supplied within one week from today, failing which the
-2-

memorandum of appeal shall stand rejected without further reference

to a Bench.

R. M. Lodha, CJ

Kishore K. Mandal, J
AMIN/-