High Court Patna High Court - Orders

Shyam Nandan Roy & Ors. vs The Union Of India & Anr. on 12 September, 2011

Patna High Court – Orders
Shyam Nandan Roy & Ors. vs The Union Of India & Anr. on 12 September, 2011
                             IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Miscellaneous Jurisdiction Case No.1134 of 2011
                   1.    SHYAM NANDAN ROY SON OF LATE HARILAL RAI, RESIDENT OF
                         VILLAGE SIMARIA, POLICE STATION BARAUNI AND DISTRICT
                         BEGUSARAI.
                   2.    ASHOK KUMAR SINGH SON OF SIYARAM SINGH, RESIDENT OF VILLAGE
                         BIHAT, POLICE STATION BARAUNI, DISTRICT BEGUSARAI.
                   3.    HARERAM PANDIT SON OF SITARAM PANDIT, RESIDENT OF VILLAGE
                         HAWASPUR, POLICE STATION BARAUNI AND DISTRICT BEGUSARAI.
                   4.    JAGDISH BHAGAT SON OF LATE SNEH BHAGAT, RESIDENT OF VILLAGE
                         HAWASPUR, POLICE STATION BARAUNI AND DISTRICT BEGUSARAI.
                   5.    RAJENDRA PASWAN SON OF LATE NATHUNI PASWAN RESIDENT OF
                         ULAO, POLICE STATION MUFASSIL AND DISTRICT BEGUSARAI.
                   6.    RAM NARESH RAI SON OF LATE RAM JATAN RAI, RESIDENT OF
                         VILLAGE RACHIAHI NAYATOLA, POLICE STATION MATIHANI AND
                         DISTRICT BEGUSARAI.
                   7.    BHUTTU RAI SON OF RAM BAHADUR RAI, RESIDENT OF VILLAGE
                         RACHIAHI NAYATOLA, POLICE STATION MATIHANI AND DISTRICT
                         BEGUSARAI.
                   8.    DEONANDAN PASWAN SON OF RAMESHWAR PASWAN RESIDENT OF
                         VILLAGE BIHAT, POLICE STATION BARAUNI AND DISTRICT
                         BEGUSARAI.
                   9.    YUGAL KISHORE SINGH ALIAS YUGAL SINGH SON OF LATE RAM
                         CHANDRA SINGH RESIDENT OF VILLAGE BIHAT, POLICE STATION
                         BARAUNI AND DISTRICT BEGUSARAI.
                   10.   GOPAL RAMAN PASWAN SON OF LATE CHHATTU PASWAN RESIDENT
                         OF VILLAGE POKHARIA, WARD NO.28, POLICE STATION BEGUSARAI
                         AND DISTRICT BEGUSARAI.
                   11.   RAMJI RAZAK SON OF LATE BIHARI RAZAK RESIDENT OF VILLAGE
                         ULAO, POLICE STATION MUFASSIL AND DISTRICT BEGUSARAI.
                   12.   ARVIND PRASAD SINGH SON OF LATE DIP NARAYAN SINGH, RESIDENT
                         OF VILLAGE HULAR, POLICE STATION MANSOORPUR AND DISTRICT
                         VAISHALI.
                   13.   DEO NARAYAN THAKUR SON OF RAM SWARATH THAKUR RESIDENT
                         OF VILLAGE KUSHIYA, POLICE STATION WARISNAGAR AND DISTRICT
                         SAMASTIPUR.
                   14.   SONE LAL PASWAN SON OF RAM JATAN PASWAN RESIDENT OF
                         VILLAGE DARIAPUR, MURARPUR, POLICE STATION HATHIDAH AND
                         DISTRICT PATNA.
                   15.   NAWAL KISHORE SINGH SON OF LATE JAGDEV SINGH RESIDENT OF
                         VILLAGE BIHAT, POLICE STATION BARAUNI AND DISTRICT
                         BEGUSARAI.
                                            Versus
                   1.    THE UNION OF INDIA THROUGH THE SECRETARY, DEPARTMENT OF
                         CHEMICAL AND FERTILIZER, GOVERNMENT OF INDIA, NEW DELHI.
                   2.    SRI SUTANU BEHURIA NAME OF FATHER NOT KNOWN TO
                         PETITIONERS,    SECRETARY,  DEPARTMENT      OF   FERTILIZER,
                         GOVERNMENT OF INDIA, NEW DELHI.
                                              --------------------

06. 12.09.2011 Counsel for the Union of India states that

the show cause annexing the order dated 20 th January,

2011 passed by the authorities of the Ministry of

Chemical and Fertilizers, Department of Fertilizer,
2

Govt. of India in compliance of the order of the High

Court dated 3rd August, 2010 passed in C.W.J.C.

No.11912 of 2009 has been prepared and sent for

vetting by the authorities of the Ministry. It is not

known when the authorities of the Ministry shall

forward the show cause for filing before this Court.

Counsel for the Union has placed the order dated 20th

January, 2011 on record as also served a copy thereof

on the counsel for the petitioner.

In view of the aforesaid order dated 20th

January, 2011 of the Ministry of Chemical and

Fertilizer, Department of Fertilizer, Govt. of India, I

dispose of the contempt petition granting liberty to

the petitioners to first approach the Fertilizer PSUs.

for suitable re-employment and if they are not

allowed such re-employment, as is directed under

order dated 20th January, 2011 then to approach this

Court by filing fresh writ petition.

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