High Court Patna High Court - Orders

Rashmi Kumari vs The Union Of India & Ors on 21 September, 2011

Patna High Court – Orders
Rashmi Kumari vs The Union Of India & Ors on 21 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Miscellaneous Jurisdiction Case No.5090 of 2010
                    Rashmi Kumari, widow of late B.K. Das, Havaldar (Army)
                    No. 6925112-M, at present resident of C/o Sri Santosh
                    Kumar Das, mohalla- Uma Charan Bose Lane, Jogsar,
                    P.O.- Bhagalpur City, P.S. - Adampur, in the town and
                    District of Bhagalpur (Bihar), permanent resident of
                    village/ mohalla- Pahar Tola Dalhatta, P.O.- Munger, P.S.
                    Kotwali (Munger), District- Munger (Bihar)
                                                Versus
                    1. The Union Of India, through the Secretary, Ministry of
                        Defence, South Block, New Delhi, namely, Shri
                        Pradeep Kumar
                    2. The Chief of the Army Staff, Army Head Quarters,
                        Sena Bhawan, New Delhi, namely, Sri V.K. Singh
                    3. The Directorate General of Ordnance Services, Master
                        General of Ordnance Branch, Integrated HQ of MoD
                        (Army), New Delhi - 110001, namely, Col.Sri N.K.
                        Rangara
                    4. The Deputy Director, OS (Pers), the office of the
                        Directorate General of Ordnance Services, Master
                        General of Ordnance Branch, Integrated HQ of MoD
                        (Army), New Delhi - 110001, namely, Sri A.K.
                        Sengupta
                    5. The Record Officer, Army Ordinance Corps Record
                        Office, Trimulgherry, P.O.- Secunderabad-15 (A.P.),
                        namely, Major Ranbir Singh
                    6. The Chief Records Officer, Army Ordinance Corps
                        Record Office, Pin- 900453, C/o 56, A.P.O., namely,
                        Lt. Col. K. Srihari
                                   ----------------------------------

07/ 21.09.2011 Learned counsel for the petitioner states

that during the pendency of the contempt petition,

petitioner has been given compassionate appointment

and she has also joined the post.

In view of the statement made by the
2

learned counsel for the petitioner, the contempt

petition is disposed of.

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