High Court Patna High Court - Orders

Narendra Kumar vs The State Of Bihar & Ors. on 6 July, 2011

Patna High Court – Orders
Narendra Kumar vs The State Of Bihar & Ors. on 6 July, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      MJC No.279 of 2011
                                       Narendra Kumar
                                             Versus
                                    The State Of Bihar & Ors.
                                            -----------

3. 06.07.2011 Heard learned Counsel for the petitioner and the learned

Counsel for the opposite parties.

Opposite party nos. 2 and 3 are present. Learned Counsel for

the State regrets absence on an application for exemption on behalf of

Opposite party no. 1. The Court expects the Opposite party no. 1 to be

more careful in future with regard to Court proceedings.

The earlier show cause filed by the Opposite party nos. 1 to 3

was found to be wholly wanting when their personal appearance came

to be directed.

Today fresh show cause has been filed on behalf of opposite

party no. 3. It is submitted from paragraphs 8, 9 & 10 that the

grievances of the petitioner have been redressed and a sum of Rs.

1,98,266/- has been paid to him on 18.6.2011 and 22.6.2011. His first

time bound promotion has been restored and entries made in his

service book accordingly on 28.6.2011.

It is more than apparent that the opposite parties after the order

of the Court dated 11.5.2011 feeling heat of the contempt proceeding

realized that they had no option but to honour the orders of the Court.

The situation is unfortunate.

The Court today itself in MJC no. 137 of 2011 has observed a

similar conduct. The Court expects the Chief Secretary to now consider

that the previous order was not a stray incident but only symptomatic as

noticed therein reflected in the present application also.

The contempt proceeding stands disposed.

          Snkumar/-                                         (Navin Sinha,J.)