IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.4793 of 2010
Shiv Shankar Prasd Singh & Ors.
Versus
The State Of Bihar & Ors.
with
MJC No.189 of 2011
Sushil Kumar Srivastava
Versus
The State Of Bihar & Ors.
with
MJC No.1472 of 2011
Priveni Prasad Singh & Ors
Versus
Mr. Girish Shankar
-----------
6. 01.08.2011 Pursuant to our order, the Principal Secretary, Science and
Technology is present in court in person.
A show cause on behalf of the Principal Secretary filed in the
Office on 29th July 2011 seeks to explain the time taken by the authorities for
implementation of the order of Division Bench of this Court after dismissal of
S.L.Ps preferred by the State before the Supreme court on 24 th January 2011.
It has been disclosed that the file was forwarded finally to the Cabinet
Department by the Principal Secretary on 26th July 2011. It appears that on
21st July 2011, the Cabinet Secretary, as per direction of this Court has been
informed the necessity of taking early decision to comply with the order
passed in these contempt cases. Learned A.A.G.I has intimated us after
consultation with the Principal Secretary that the matter is likely to be decided
by the Cabinet within a week or two. We are aware that after decision of the
Cabinet, the concerned Department will have to issue necessary order for
complying with the order of the Court granting them necessary benefits. That
may take some more time, but we would like to be informed whether the
Cabinet Department has obtained the order of the State Cabinet or not.
Further presence of the Principal secretary is dispensed with.
Put up under the same heading after 2 weeks. The cases
shall retain their position in the list.
( Shiva Kirti Singh,J)
Jay/ ( Shivaji Pandey, J)