High Court Patna High Court - Orders

Raju Kumar vs The State Of Bihar & Ors. on 28 September, 2011

Patna High Court – Orders
Raju Kumar vs The State Of Bihar & Ors. on 28 September, 2011
                            IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Miscellaneous Jurisdiction Case No.1503 of 2011
                    1. RAJU KUMAR, SON OF LATE JANARDAN MISTRI RESIDENT OF TARNI
                       PRASAD LANE, PASCHIM DARWAZA, PATNA CITY, P.S. KHAJEKALAN,
                       DISTRICT PATNA.
                    2. PAWAN KUMAR SON OF LATE SUNIL KUMAR RESIDENT OF 124, NEHRU
                       NAGAR, INDIRA AWASH, OPPOSITE, APARTMENT P.S. AND P.O.
                       PATLIPUTRA, DISTRICT PATNA.
                                            Versus
                    1. THE STATE OF BIHAR THROUGH SECRETARY, INDUSTRY
                       DEPARTMENT GOVT. OF BIHAR NEW SECRETARIATE, PATNA,
                       NAMELY MR. C.K. MISHRA.
                    2. THE DIRECTOR OF INDUSTRIES, INDUSTRIES DEPARTMENT, GOVT. OF
                       BIHAR NEW SECRETARIATE, PATNA, NAMELY MR. B.N. JHA.
                    3. THE MANAGING DIRECTOR, BIHAR STATE HANDLOOM AND
                       HANDICRAFT CORPORATION LIMITED, UDYOG BHAWAN, GANDHI
                       MAIDAN, PATNA, NAMELY MR. S.S. ARYA.
                    4. THE PRINCIPAL SECRETARY, NAMELY, MR. AMIR SUBHANI
                       PERSONAL AND ADMINISTRATIVE DEPARTMENT OLD SECRETARIAT,
                       GOVT. OF BIHAR, PATNA.
                                        ----------------------------------

08. 28.09.2011 As requested by the counsel for the

Corporation, put up at 2.15 P.M.

( V. N. Sinha, J.)
Rajesh/

Later on at In compliance of the order of the High
2.15 P.M.

Court dated 4.11.2010, Annexure-1 the authorities of

Bihar State Handloom and Handicraft Corporation

Ltd. issued appointment letter bearing Memo No.64

dated 28.09.2011 passed by the Managing Director of

the Corporation.

In the light of the order dated 28.9.2011,

the contempt petition is disposed of. Copy of the said

order is taken on record.

       Rajesh/                                        ( V.N. Sinha, J.)