High Court Patna High Court - Orders

Braj Bhushan Prasad Singh & Anr. vs The State Of Bihar & Ors. on 29 July, 2011

Patna High Court – Orders
Braj Bhushan Prasad Singh & Anr. vs The State Of Bihar & Ors. on 29 July, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       MJC No.3961 of 2010
                   1. BRAJ BHUSHAN PRASAD SINGH, SON OF LATE RAM JANKI
                       PRASAD    SINGH,   RESDIENT       OF    BIRLA   COLONY,
                       PHULWARISHARIF, P.S. PHULWARISHARIF, DISTRICT AND
                       TOWN PATNA.
                   2. ARBIND KUMAR SINGH SON OF SRI NAWAL KISHORE SINGH,
                       RESIDENT OF VILLAGE KESHOPUR, P.S. BAHARA, DISTRICT
                       BHOJPUR.
                                              Versus
                     1. THE STATE OF BIHAR THROUGH ANJANI KUMAR SINHA,
                        PRINCIPAL      SECRETARY,        HUMAN       RESOURCES
                        DEVELOPMENT DEPARTMENT, GOVERNMENT OF BIHAR,
                        NEW SECRETARIAT, PATNA.
                     2. MD. MISWA BARI, DIRECTOR CUM JOINT SECRETARY,
                        INTER UNIVERSITY BOARD (DISSOLVED) THROUGH ITS
                        INCHARGE OFFICER, HUMAN RESOURCES DEVELOPMENT
                        DEPARTMENT,      GOVERNMENT         OF    BIHAR,  NEW
                        SECRETARIAT, PATNA.
                     3. MD. MISWA BARI, JOINT SECRETARY, HUMAN RESOURCES
                        DEVELOPMENT DEPARTMENT, GOVERNMENT OF BIHAR,
                        NEW SECRETARIAT, PATNA
                     4. ANJANI KUMAR SINHA, 3 MAN COMMITTEE THROUGH ITS
                        MEMBER        SECRETARY,         HUMAN       RESOURCES
                        DEVELOPMENT DEPARTMENT, GOVERNMENT OF BIHAR,
                        NEW SECRETARIAT, PATNA
                     5. RAMESHWAR SINGH, PRINCIPAL SECRETARY, FINANCE
                        DEPARTMENT,      GOVERNEMNT         OF    BIHAR,   OLD
                        SECRETARIAT, PATNA.
                                             -----------

10. 29.07.2011 Counsel for the State is permitted to correct

the averments made in paragraph-2 of the 4th

supplementary show cause.

Counsel for the State has filed 4th

supplementary show cause on behalf of opposite party

no.3 annexing the list of 79 employees of the dissolved

Bihar Inter University Board, whose cases shall be

considered for absorption in the light of the scheme
2

notified by the State Government under notification

dated 21.7.2011 read with corrigendum dated

25.7.2011 as early as possible, in any case within three

months from the date of notification, as is provided

under Sub-Section-(iii) of Section 4 of the Bihar Inter

University Board(Repeal) Act, 2007. This order has

been passed in presence of the learned Advocate

General.

The contempt petition is, accordingly

disposed off.

( V. N. Sinha, J.)
Rajesh/