Patna High Court – Orders
Sheo Kumar Singh vs The Union Of India &Amp; Ors. on 30 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3182 of 2010
SHEO KUMAR SINGH, SON OF SRI JAGARNATH ROY, RESIDENT OF
LALJI TOLA, NEAR DEVI ASTHAN P.S. GANDHI MAIDAN, TOWN AND
DISTRICT- PATNA.
.. PETITIONER.
Versus
1. THE UNION OF INDIA THROUGH THE CHIEF EXECUTIE
OFFICER (BROAD CASTING CORPORATION OF INDIA), PRASAR
BHARTI SECRETARIAT, 2ND FLOOR, PTI BUILDING, SANSAD
MARG, NEW DELHI NAMELY, SRI B.S. LALLI.
2. SRI M.C. AGARWAL, ENGINNER-IN-CHIEF, ALL INDIA RADIO,
AKASHVANI BHAWAN, 1ST FLOOR, SANSAD MARG, NEW DELHI.
3. SRI K. PONNIAH, CHIEF ENGINEER (CIVIL), PRASAR BHARTI
(BROADCASTING CORPORATION OF INDIA), CIVIL
CONSTRUCTION WING, AKASHVANI 6TH FLOOR, CGO
COMPLEX, NEW DELHI- 110003.
4. SRI OM PRAKASH, SUPERINTENDING ENGINEER (CIVIL),CIVIL
CONSTRUCTION WING, ALL INDIA, 4TH FLOOR, DOORDARSHAN
BHAWAN, U.S. SHARNI, GOLF GREEN, KOLKATA- 700095.
5. SRI S.P. PRASAD, EXECUTIVE ENGINEER (CIVIL), PRASAR
BHARTI, BROADCASTING CORPORATION OF INDIA, CIVIL
CONSTRUCTION WING, ALL INDIA RADIO, PATNA.
6. SRI B.R. DAS, ASSTT. ENGINEER, (CIVIL), CIVIL CONSTRUCTION
WING, ALL INDIA RADIO, PATNA.
7. SRI S.B. MUKESH, STATION ENGINEER, DOOR DARSHAN
KENDRA (DDK), PATNA.
... RESPONDENTS- OPPOSITE PARTIES.
-----------
2. 30.03.2011 Learned counsel for the petitioner very fairly submits
that fresh orders have been passed declining to refer the matter
for arbitration. The petitioner acknowledges having already filed
a request for appointment of an arbitrator. The Court is not
persuaded to proceed any further in the contempt jurisdiction.
The matter stands disposed off.
( Navin Sinha, J.)
Ibrar/-