High Court Jharkhand High Court

Binod Kumar Sinha vs State Of Jharkhand & Ors on 18 April, 2011

Jharkhand High Court
Binod Kumar Sinha vs State Of Jharkhand & Ors on 18 April, 2011
                                                 4


              In the High Court of Jharkhand at Ranchi

                      Cont.Case (Civil) No.640 of 2010

              Binod Kumar Sinha ........................................Petitioner

                      VERSUS

              State of Jharkhand and others.................Opposite Parties

              CORAM: HON'BLE MR.JUSTICE R.R.PRASAD

              For the Petitioner :Mr.P.K.Nayak
              For the State      : S.C (Mines)

3/ 18.4.11

. Learned counsel appearing for the petitioner submits that in terms of

the order dated 28.6.2010, the Executive Engineer, Building Construction

Department, Building Division, Jamshedpur (respondent no.2)-opposite party no.2

was required to take decision within eight weeks from the date of receipt of the

representation but in spite of filing representation on 21.7.2010, no decision has

been taken in the matter and as such, respondent-opposite party no.2, prima facie,

appears to have disobeyed the order of this Court and is liable to be proceeded

under the contempt of courts.

However, learned counsel appearing for the opposite parties submits

that he needs to take instruction in the matter as to whether the order dated

28.6.2010 has been complied with or not and if it has not been complied with, he will

have explanation as to why the order has not been complied with

Let this matter be listed on 2.5.2011.

Let a copy of this order be handed over to the counsel appearing on

behalf of the State for needful.

(R.R.Prasad, J.)

ND/