High Court Patna High Court - Orders

Sanjay Kumar Ram & Ors vs The State Of Bihar & Ors on 8 November, 2011

Patna High Court – Orders
Sanjay Kumar Ram & Ors vs The State Of Bihar & Ors on 8 November, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Letters Patent Appeal No.1622 of 2011
                                                    In
                              Civil Writ Jurisdiction Case No. 2192 of 2007
                                                   With
                               Interlocutory Application No. 7536 of 2011
                                                   And
                               Interlocutory Application No. 7537 of 2011
                                                    In
                                 Letters Patent Appeal No.1622 of 2011

                 ======================================================
                 Sanjay Kumar Ram & Ors
                                                                  .... .... Appellant/s
                                                Versus
                 The State of Bihar & Ors
                                                                 .... .... Respondent/s
                 ======================================================
                 Appearance :
                 For the Appellant/s     : Mr. Ravindra Kumar Sinha-2, Advocate

                 For the Respondent/s   :   Mr. Rajeev Kumar Singh, GP 15

                 ======================================================
                 CORAM: HONOURABLE THE CHIEF JUSTICE
                        and
                        HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA

                 ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

2 08-11-2011 Interlocutory Application No. 7537 of 2011:

This application for leave to appeal is filed by the
appellants. Although the appellants were not party-respondents
in the writ petition, the direction issued by the learned single
Judge adversely affects the appellants.

On the facts and in the circumstances of the matter, leave is
granted.

Application stands disposed of as allowed.
Letters Patent Appeal No.1622 of 2011 & Interlocutory
Application No.7536 of 2011:

Issue notice to the respondent no.6 for hearing and
Patna High Court LPA No.1622 of 2011 (2) dt.08-11-2011

2

final disposal of the Letters Patent Appeal and for hearing of the
Stay Petition, to be made returnable on 5th December 2011.

Notice will be served through the Court process. Requisites
will be filed within two weeks from today.

Learned advocate Mr. Ravindra Kumar Sinha appears for
the appellants. He states that pursuant to the impugned order a
notice to show cause has been issued to the appellants on 9th
September 2011. However, their appointments are yet not been
cancelled.

Pending the Appeal the respondent authorities will
maintain status quo in respect of the service conditions of the
appellants as it obtains today.

(R.M. Doshit, CJ)

(Birendra Prasad Verma, J)
Prakash