High Court Patna High Court - Orders

Bhuneshwar Prasad Thakur &Amp; … vs The State Of Bihar &Amp; Ors. on 16 March, 2011

Patna High Court – Orders
Bhuneshwar Prasad Thakur &Amp; … vs The State Of Bihar &Amp; Ors. on 16 March, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                         MJC No.3125 of 2009
                 BHUNESHWAR PRASAD THAKUR & ORS.
                                Versus
                      THE STATE OF BIHAR & ORS.
                                  with
                         MJC No.3126 of 2009
                       BINDESHWAR RAI & ORS.
                                Versus
                      THE STATE OF BIHAR & ORS.
                                  with
                         MJC No.3129 of 2009
                     BINAY PRASAD SINGH & ORS.
                                Versus
                      THE STATE OF BIHAR & ORS.
                                  with
                          MJC No.599 of 2010
                           BISHWA RANJAN
                                Versus
                        STATE OF BIHAR & ORS.
                                  with
                         MJC No.1465 of 2010
                             PRADIP SAH
                                Versus
                        STATE OF BIHAR & ORS.
                                  with
                          MJC No.600 of 2010
                          AWADHESH KUMAR
                                Versus
                        STATE OF BIHAR & ORS.
                               -----------

05. 16.03.2011 Opposite party no.2, Principal Secretary,

Department of P.H.E.D is not present in person,

notwithstanding the order dated 2.2.2011. There is no

application for exemption from personal appearance on his

behalf. His conduct is contumacious. The Court however

refrains from proceeding against him in view of I.A. No.

1710 of 2011, filed on behalf of opposite party no. 1 and 4,

seeking extension of time for compliance with the order.

The material facts have already been noticed in
2

the earlier order of the Court and need not be reiterated.

I.A. No. 1710 of 2011 is allowed to the extent

that the extension of time sought for compliance of the

order is extended by four weeks from today.

If the order is not complied with by the next

occasion, opposite party no.2 shall remain present in

person. It is expected that he shall demonstrate more

sincerity to the orders of the Court than that he has

displayed today.

List this matter after four weeks at the same

position.

P.K                                   ( Navin Sinha, J.)