High Court Patna High Court - Orders

M/S Shivam Services vs The State Of Bihar &Amp; Ors on 28 October, 2010

Patna High Court – Orders
M/S Shivam Services vs The State Of Bihar &Amp; Ors on 28 October, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.15629 of 2010
                                M/S SHIVAM SERVICES
                                          Versus
                              THE STATE OF BIHAR & ORS
                                        -----------

3. 28-10-2010 Heard learned counsel for the petitioner and learned

counsel for the State of Bihar and its authorities (Respondent nos. 1 to

3).

Learned counsel of the aforesaid respondents prays four

weeks time to seek instructions and file counter affidavit. He is

permitted to do so within the said period.

Issue notice to Respondent No. 4 under ordinary process as

well as registered cover with A/D for which requisites etc. must be filed

by the petitioner within one week failing which this application as against

the concerned respondents shall stand rejected without further reference

to a Bench.

Put up this case under the heading ‘For Admission’ after

receipt of service report.

In the mean time no coercive steps shall be taken in view of

the impugned order dated 21.05.2009 (Annexure-5) passed by the

Assistant Labour Commissioner, Patna in Case No. M.W. 172 of 2007.

     Sujit                                     (S.N.Hussain,J.)