IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.166 of 2011
Sima Kumari wife of Late Anil Kumar R/o mohalla Adarsh Colony
Goshala Chack, Rambagh Chowk, P.S. Town Muzaffarpur District
Muzaffarpur .... .... .... Petitioner
Versus
1. Sri Praveen Kumar Jain the General Manager of Uttar Bihar
Kshetriya Gramin Bank, Head Office Kalambagh Road,
Muzaffarpur
2. Sri Ramesh Kumar Arora, the Chairman of the Board of Director
of Uttar Bihar Kshetriya Gramin Bank, Head Office Kalambagh
Road, Muzaffarpur
3. Sri P.K. Arora, the Chairman of the Uttar Bihar Kshetriya Gramin
Bank, H.Q. Kalambagh Road, Muzaffarpur
4. Sri P.K. Jain the General Manager of the Uttar Bihar Kshetriya
Gramin Bank, Kalambagh Road, Head Quarter Muzaffarpur
5. Sri P.K. Jain the Chief Manager of the Uttar Bihar Kshetriya
Gramin Bank, Head Office, Kalambagh Road Chowk,
Muzaffarpur
6. The State of Bihar ... .... Contemnor Respondents
with
MJC No.167 of 2011
Kunal Kumar S/o Late Bindeshwari Sahani resident of mohalla/
village Sikandarpur, P.S. Muzaffarpur, District Muzaffarpur
.... ..... Petitioner
Versus
1. Shri Praveen Kumar Jain the General Manager of the Uttar Bihar
Kshetriya Gramin Bank, Head Office Kalambagh Road,
Muzaffarpur
2. Sri Ramesh Kumar Arora, the Chairman of the Uttar Bihar
Kshetriya Gramin Bank, Head Office Kalambagh Road,
Muzaffarpur
3. Sri R.K. Arora, the Chairman of the Uttar Bihar Kshetriya Gramin
Bank, H.Q. Kalambagh Road, Muzaffarpur
4. Sri P.K. Jain the General Manager of the Uttar Bihar Kshetriya
Gramin Bank, Head Office Kalambagh Road, Muzaffarpur
5. Sri P.K. Jain the Chief Manager of the Uttar Bihar Kshetriya
Gramin Bank, Head Office, Kalambagh Road Muzaffarpur
6. The State of Bihar ... .... Contemnor Respondents
-----------
For the Petitioners :M/s Surendra Kishore Thakur
& Ajay Kumar Sinha, Advocates
For the Bank :Mr. Prabhakar Jha, Advocate
2
03/ 28.07.2011 The claim of the two contempt petitioners for
grant of compassionate appointment was allowed under
order dated 22.3.2010 passed in C.W.J.C. Nos. 3686 of
2010 and 3799 of 2010 relying on the orders of this
Court dated 25.1.2010 passed in C.W.J.C. No. 18122 of
2009, against which the Bank has preferred L.P.A. No.
371 of 2010 in which notices have been issued to the
contempt petitioner.
In the circumstances, I am not inclined to
proceed with the contempt petitions, which are,
accordingly, disposed of observing that the Bank shall
abide by the final order passed in L.P.A. No. 371 of
2010.
Arjun/ ( V. N. Sinha, J.)