High Court Patna High Court - Orders

Subodh Kumar Dutta vs The State Of Bihar &Amp; Ors on 10 July, 2008

Patna High Court – Orders
Subodh Kumar Dutta vs The State Of Bihar &Amp; Ors on 10 July, 2008
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     MJC No.1583 of 2007
                                  SUBODH KUMAR DUTTA
                                             Versus
                                THE STATE OF BIHAR & ORS
                                           -----------

06/ 10.7.2008 In compliance of my order dated 9.7.2008, Principal

Secretary of the Water Resources Department is present. He states that

on account of constraint, which was beyond his control, he could not

prefer the SLP against the order dated 13.12.2007, passed in LPA No.

1022 of 2007 within the time required for the same, but affidavits

have been affirmed in support of the SLP on 4.7.2008 and the appeal

is likely to be filed very soon. Notwithstanding the filing of aforesaid

SLP, the orders of this Court dated 24.1.2007 passed in CWJC No.

8779 of 2004 shall be complied with within two weeks from today

subject to the result of the proposed SLP to be filed against the order

dated 13.12.2007, passed in LPA No. 1022 of 2007 and the amount

recovered shall be refunded as also pension re-fixed.

In view of the statement made at the Bar by the Principal

Secretary, Water Resources Department, Government of Bihar and his

counsel, G.A. 5, this contempt application is disposed of.

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