High Court Patna High Court - Orders

Upendra Rao vs Brajesh Kumar &Amp; Ors on 30 June, 2010

Patna High Court – Orders
Upendra Rao vs Brajesh Kumar &Amp; Ors on 30 June, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                               LPA No.905 of 2010
                                 RANJIT KUMAR
                                      Versus
                              ARUN KUMAR & ORS
                                        with
                               LPA No.906 of 2010
                                 UPENDRA RAO
                                      Versus
                            BRAJESH KUMAR & ORS
                                        with
                               LPA No.910 of 2010
                                 UPENDRA RAO
                                      Versus
                           HARENDRA KUMAR & ORS
                                    -----------

3. 30.06.2010. Mr. Pushkar Narain Shashi, learned counsel

is present and admits that he represents the only private

respondent in L.P.A. No. No. 905/2010. Hence no notice

need be issued to the respondents in this appeal as the

other official respondents have already been represented

by their counsels.

It is clarified that the respondent no. 5, the

Members of Re-Scrutiny Committee, Bihar Staff

Selection Commission, Patna are not necessary parties

and, hence, no notice need be issued to them. This is the

stand taken by the Bihar Staff Selection Commission

represented by the learned Advocate General.

In respect of L.P.A. Nos. 906/2010 and
-2-

910/2010, let notices be issued to the private

respondents, who are neither represented by the Bihar

Staff Selection Commission nor the State. Requisites for

notice by ordinary process as well as registered cover

with A/D must be filed within one week next failing

which both the appeals as against the concerned

respondents shall stand rejected without further reference

to the Bench.

Rule is made returnable within six weeks

next.

It goes without saying that the interim order

passed earlier shall continue until further orders.

( R.M. Doshit, CJ )

( Shiva Kirti Singh, J )
Dilip