High Court Patna High Court - Orders

Sushil Kumar Srivastava vs The State Of Bihar & Ors. on 22 July, 2011

Patna High Court – Orders
Sushil Kumar Srivastava vs The State Of Bihar & Ors. on 22 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA

                      MISCELLANEOUS JURISDICTION CASE No.4793 of 2010

                 Shiv Shankar Prasd Singh & Ors.
                                                                  .... ....   Petitioner/s
                                                   Versus
                 The State Of Bihar & Ors.
                                                                 .... .... Respondent/s
                                         with
                      MISCELLANEOUS JURISDICTION CASE No.189 of 2011

                 Sushil Kumar Srivastava
                                                                  .... ....   Petitioner/s
                                                   Versus
                 The State Of Bihar & Ors.
                                                                 .... .... Respondent/s

                                                   With

                      MISCELLANEOUS JURISDICTION CASE No.1472 of 2011

                 Priveni Prasad Singh & Ors
                                                                  .... ....   Petitioner/s
                                                   Versus
                 Mr. Girish Shankar
                                                                 .... .... Respondent/s


5   22-07-2011

Learned counsel for the State has submitted that he has

received an instruction that the matter has been sent to Cabinet

Secretariat on 21-7-2011 but there is no report about any decision

thereafter.

It is unfortunate that judgement and order of this court has

not been complied with as yet inspite of adjournments granted

earlier. The directions contained in order dated 27-6-2011 have

also not been complied with. There is no report as to what action

was taken for earlier inaction as pointed out in order dated
Patna High Court MJC No.4793 of 2010 (5) dt.22-07-2011
2

27-6-2011 nor there is any affidavit or report to show that required

decision and action has been taken in respect of petitioners.

In that view of the matter, we have no option but to order

for personal appearance of respondent no.2, the Principal

Secretary, department of Science and Technology on 1-8-2011. If

no compliance is shown by the next date, it shall be treated as

aggravation of the contempt.

Let these matters be listed under the same heading on

1-8-2011 among first ten cases.




                                               (Shiva Kirti Singh, J)


Bimalanshu Kumar                                 (Shivaji Pandey, J)
Singh/-