High Court Patna High Court - Orders

Koshi Project Workers Associat vs State Of Bihar & Ors on 6 July, 2011

Patna High Court – Orders
Koshi Project Workers Associat vs State Of Bihar & Ors on 6 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   MJC No.768 of 2007
                           Koshi Project Workers Association
                                            Versus
                                   State of Bihar & Ors
                                          -----------

7 06-07-2011 Now learned counsel for the State has received

instructions and show cause has been filed on behalf of

Opposite Party no.4. It discloses that the matter has been

taken to the Apex Court through two Special Leave

Petitions. One bearing no. 10597 of 2008 relating to the

present petitioners stood dismissed on 22-09-2010 for

default in appearance but restoration petition is said to

have been filed on 11-11-2010 along with limitation

petition but the same has not been considered as yet. It

further appears that in the connected matter the Special

Leave Petition has been admitted leading to Civil Appeal

no. 783/ 2011 in which the order of stay has been passed

by the Apex Court.

Learned counsel for the petitioner submits that

although two cases were decided together but the case of

petitioners stands on different footing and there is no

chance of stay by the Apex Court in the case of the

petitioners.

2

Learned counsel for the State prays for four

weeks time so that the State may take required steps for

seeking interim order from the Apex Court.

As prayed, let this matter be listed under the

same heading after four weeks.



                             (Shiva Kirti Singh, J.)


BKS/-                        (Shivaji Pandey, J.)