IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.1989 of 2011
Kashi Nath Pandey
Versus
The State of Bihar & Ors
-------------
05. 12.10.2011 In compliance of the order of the High
Court passed in this contempt case the Deputy
Director Incharge, Centralised Filing has submitted
report dated 1.10.2011 stating that memo of appeal
filed against the order dated 5.8.2010 passed in
C.W.J.C. No.5648 of 1988 was received for stamp
reporting vide Token No.1649/2011 on 14.9.2011 and
after scrutiny of the memo of appeal, the same was
returned on 15.9.2011 for removal of defects and for
filing of the appeal.
Aforesaid report is contrary to the
submission made by the learned counsel for the Bihar
State Road Transport Corporation before this Court
on 29.9.2011 and 30.9.2011 when it was stated that
memo of appeal was presented for stamp reporting on
14.9.2011 but the same is not being returned for
filing.
When this order was being dictated Sri
P.K. Verma, Senior Advocate for the BSRTC
2
appeared and submitted that memo of appeal, writ
petition or any other filing presented before the
Centralised Filing for stamp reporting is returned
after 15 days or one month giving the same or the
next date on which the same was presented for
reporting.
Let the aforesaid statement be made in
reply to the report submitted by the Deputy Director
Incharge Centralised Filing.
Put up on 15.10.2011 maintaining its
position in the same list. Let a copy of the report of
the centralized filing be given to Sri P.K. Verma,
Senior Advocate.
( V. N. Sinha, J.)
Rajesh/