IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cont. Case (Civil) No. 158 of 2010
Sambhu Kumar Rana & another ...... Petitioners
Versus
The State of Jharkhand & ors. ...... Opposite Parties
CORAM: HON'BLE MR. JUSTICE D.N. PATEL
For the Petitioners : Mr. Om Prakash Prasad, Advocate
For the State : J.C. to G.P.III
th
07/Dated: 10 March, 2011
1.
Having heard learned counsels for both sides and looking to the order
passed by this Court dated 27th January, 2010 in W.P. (C) No. 924 of 2008 with
I.A. No. 3422 of 2009, it appears that following direction was given in
paragraph 3:
“3. In view of this submission and looking to the fact that Circular bearing
no. 2440 dated 18th December, 1984 has already been quashed by the order
passed by the Full Bench of Hon’ble Patna High Court and as the said
Circular has already been quashed by another Circular dated 27th
September 1988, I hereby, quash and set aside the order passed by
respondent no. 3 dated 18th August, 2006, at Annexure5 and the
concerned respondents is directed to pass afresh order, in accordance with
law.”
2. It is submitted by learned counsel for the State that opposite party no. 4
has already passed a speaking order on 17th April, 2010. It is also submitted by
learned counsel for the State that a fresh order, which has been passed in
pursuance of the order passed by this Court dated 27th January, 2010 has also
been challenged by both the petitioners separately by way of two writ petitions
being W.P. (S) No. 2339 of 2010, which is pending for Admission and another
writ petition being W.P. (S) No. 2154 of 2010 is already admitted.
3. In view of the aforesaid facts, now the order, for noncompliance of which
this contempt application has been preferred, has already been complied with.
There is no substance in this contempt application and, hence, the same is,
hereby, dismissed.
(D.N. Patel, J.)
Ajay