High Court Patna High Court - Orders

Satendra Sharma And Ors vs Bindeshwar Singh And Ors on 26 April, 2011

Patna High Court – Orders
Satendra Sharma And Ors vs Bindeshwar Singh And Ors on 26 April, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                        SA No.644 of 1991
                   SATENDRA SHARMA AND ORS
                             Versus
                   BINDESHWAR SINGH AND ORS
                            -----------

10/ 26.04.2011 Petition at Flag ‘K’

It appears that a substitution petition at

Flag ‘K’ was filed on behalf of the appellants as far

back as on 14.07.2000, and for one reason or other,

matter remained pending before this Court and has

not been disposed of till date.

Let an explanation, on separate sheets of

papers, be submitted by the Office including the

Dealing Assistant and the Section Officer, by

whatever designator they are now known, as to why

the matter remained pending for such a long time,

and appropriate steps were not taken for its listing

and disposal. The explanation (typed copy) must be

submitted by the Office through Joint Registrar (List

& Computer), who will be also obliged to give his

own comments for the delay caused, and who was

responsible for such a long delay, and what action

has been taken or is proposed to be taken against

such guilty personnel.

2

List this matter with the explanation of

the concerned officials and the comment of Joint

Registrar (List & Computer) on 10th May 2011 under

the same heading as a first case. Non-submission

of explanation by the concerned officials with

comments of Joint Registrar (List & Computer) shall

be viewed seriously by this Court and appropriate

action may be directed to be taken against the guilty

officials.

( Birendra Prasad Verma, J.)

Anjani/