High Court Patna High Court - Orders

Bhola Sahni vs The State Of Bihar &Amp; Ors on 1 October, 2010

Patna High Court – Orders
Bhola Sahni vs The State Of Bihar &Amp; Ors on 1 October, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       CWJC No.16538 of 2010
                                               BHOLA SAHNI
                                                   Versus
                                   THE STATE OF BIHAR & ORS
                                                 -----------

For the petitioner: Mr. Dipak Kumar,Advocate
Mr. Chakrapani,Advocate
For respondent Nos. 5 & 6: Mr. Pashupati Prasad Sinha, Advocate
For the State: Mr. Ajay Kumar Singh, A.C. to S.C.6.

—–

2. 1.10.2010 Mr. Pashupati Prasad Sinha, Advocate

appears for respondent Nos. 5 and 6.

The grievance of the learned counsel for

the petitioner apart from those on merits is that

his M.J.C. No.2621/2010 for recall of the order

passed in C.W.J.C. No.8570/2010 was disposed of on

28.7.2010 with the direction that the three orders

passed in his favour by this Court shall also be

considered by the Director, Fisheries, if an

application is filed for intervention/being added

as party by him but his application was not

received. When the petitioner after obtaining the

certified copy of the order dated 28.7.2010

requested the respondent No.2, Director, Fisheries

to hear him, he was intimated that the argument in

the said case was already over and respondent No.2

had reserved his order, which was to be delivered

later on. Other allegations are also made against

the Director, Fisheries.

-2-

Learned counsel for respondent Nos. 5 and

6 seeks to assail the said allegations and prays

for one week’s time to file counter affidavit in

the matter.

Issue notice to respondent no.7.

Requisites, etc. both under ordinary process and

registered cover with A/D must be filed within one

week, failing which the application shall stand

rejected without further reference to a Bench.

Put up after service of notice before the

regular Bench hearing Group-III cases.

In the meantime status quo, as of today,

shall be maintained.

VPS                          ( Ramesh Kumar Datta, J. )