IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1963 of 2010
SURESH SINGH & ORS.
Versus
STATE OF BIHAR & ORS.
with
MJC No.1005 of 2010
ASHOK KUMAR VERMA
Versus
STATE OF BIHAR & ORS.
with
MJC No.1006 of 2010
AMAR NATH THAKUR
Versus
STATE OF BIHAR & ORS.
with
MJC No.589 of 2010
QURBAN HAIDER
Versus
STATE OF BIHAR & ORS.
with
MJC No.591 of 2010
THAKUR GYAN PRAKASH SINHA
Versus
STATE OF BIHAR & ORS.
with
MJC No.998 of 2010
SHYAMA KANT MISHRA
Versus
STATE OF BIHAR & ORS.
with
MJC No.590 of 2010
SURENDRA NATH PANDEY
Versus
STATE OF BIHAR & ORS.
-----------
03. 23.03.2011 A show cause is filed affirmed by the Additional
Secretary, Department of Agriculture, Government of
Bihar, stating that the representations have been
considered and the petitioners have been repatriated in the
Department of Agriculture.
Learned counsel for the petitioners submits that
2
only one part of the order has been complied with. The
issue of salary due from September, 2008 finds no
consideration in the fresh order dated 10.2.2011 to the
show cause. Petitioners 1, 2 and 6, who have retired and
were required to be considered in light of the last
paragraph of the judgment finds no reference of the order
at all.
Let the Additional Secretary, file a further show
cause explaining why he has passed truncated order and
filed an incomplete show cause stalling the proceeding of
the Court unnecessarily.
List this matter after two weeks at the same
position.
P.K ( Navin Sinha, J.)