Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 1]

Patna High Court - Orders

Gauri Shankar Jha vs The State Of Bihar & Ors on 24 November, 2009

IN THE HIGH COURT OF JUDICATURE AT PATNA
           CWJC No.2835 of 2006
      SHEO KUMAR SHARMA
            Versus
   THE STATE OF BIHAR & ORS
             with
    CWJC No.3492 of 2005
        PHULGEN SINGH
            Versus
   THE STATE OF BIHAR & ORS
             with
    CWJC No.4176 of 2005
         SUNIL KUMAR
            Versus
   THE STATE OF BIHAR & ORS
             with
    CWJC No.10077 of 2005
       RAM NOUMI PRASAD
            Versus
   THE STATE OF BIHAR & ORS
             with
    CWJC No.10776 of 2005
    SURENDRA PRASAD SINGH
            Versus
   THE STATE OF BIHAR & ORS
             with
    CWJC No.14704 of 2005
     SMT.PRABHAWATI DEVI
            Versus
   THE STATE OF BIHAR & ORS
             with
     CWJC No.761 of 2006
        MITHILA SHARMA
            Versus
   THE STATE OF BIHAR & ORS
             with
     CWJC No.784 of 2006
      BALMUKUND UPADHYAY
            Versus
   THE STATE OF BIHAR & ORS
             with
    CWJC No.1929 of 2006
   SACHIDANAND SHARMA & ORS
            Versus
   THE STATE OF BIHAR & ORS
             with
    CWJC No.2501 of 2006
     VINOD CHANDRA SHUKLA
            Versus
   THE STATE OF BIHAR & ORS
             with
    CWJC No.2732 of 2006
     MOSTT.KAUSHLYA DEVI
            Versus
   THE STATE OF BIHAR & ORS
             with
    CWJC No.3387 of 2006
   DHANANJAY NARAYAN SINHA
            Versus
   THE STATE OF BIHAR & ORS
             with
    CWJC No.7114 of 2006
          -2-




    RAVI SHANKAR SAH
         Versus
THE STATE OF BIHAR & ORS
          with
 CWJC No.8977 of 2006
    ANIL KUMAR SINGH
         Versus
THE STATE OF BIHAR & ORS
          with
 CWJC No.10341 of 2006
      BASANTI DEVI
         Versus
THE STATE OF BIHAR & ORS
          with
 CWJC No.10371 of 2006
        MUNI RAM
         Versus
THE STATE OF BIHAR & ORS
          with
 CWJC No.11111 of 2006
     STYA DEO SINGH
         Versus
THE STATE OF BIHAR & ORS
          with
 CWJC No.11580 of 2006
    BALESHWAR SHARMA
         Versus
THE STATE OF BIHAR & ORS
          with
 CWJC No.12576 of 2006
      ARJUN SINGH
         Versus
THE STATE OF BIHAR & ORS
          with
 CWJC No.12674 of 2006
     MUNDRIKA SINGH
         Versus
THE STATE OF BIHAR & ORS
          with
 CWJC No.13034 of 2006
     ASIDEO SHARMA
         Versus
THE STATE OF BIHAR & ORS
          with
 CWJC No.13287 of 2006
  ANANDIT PRASAD SINGH
         Versus
THE STATE OF BIHAR & ORS
          with
 CWJC No.14370 of 2006
    OM PRAKASH ALOK
         Versus
THE STATE OF BIHAR & ORS
          with
  CWJC No.430 of 2007
    RAJ KUMAR PRASAD
         Versus
THE STATE OF BIHAR & ORS
          with
 CWJC No.2080 of 2007
    SMT.KRISHNA DEVI
         Versus
             -3-




   THE STATE OF BIHAR & ORS
             with
    CWJC No.2820 of 2007
        LAKSHMI PANDIT
            Versus
   THE STATE OF BIHAR & ORS
             with
    CWJC No.3753 of 2007
    LAKSHMI NARAIN SHARMA
            Versus
   THE STATE OF BIHAR & ORS
             with
    CWJC No.4655 of 2007
          SUSHIL JHA
            Versus
   THE STATE OF BIHAR & ORS
             with
    CWJC No.5395 of 2007
       SAKHI CHAND MODI
            Versus
   THE STATE OF BIHAR & ORS
             with
    CWJC No.6284 of 2007
       KALESHWAR SHARMA
            Versus
   THE STATE OF BIHAR & ORS
             with
    CWJC No.8003 of 2007
      RAM CHARITRA SINGH
            Versus
   THE STATE OF BIHAR & ORS
             with
    CWJC No.8752 of 2007
SRI SURYA KUMAR SINGH @ SURAJ
            Versus
   THE UNION OF INDIA & ORS
             with
    CWJC No.8799 of 2007
       RAMPRATAP SINGH
            Versus
   THE STATE OF BIHAR & ORS
             with
    CWJC No.11941 of 2007
       MUNI LAL BHAGAT
            Versus
   THE STATE OF BIHAR & ORS
             with
    CWJC No.12164 of 2007
        DR.VIJAY KUMAR
            Versus
   THE STATE OF BIHAR & ORS
             with
    CWJC No.12611 of 2007
     MANGAL PRASAD VERMA
            Versus
   THE STATE OF BIHAR & ORS
             with
    CWJC No.13506 of 2007
     MARUT NANDAN PRASAD
            Versus
   THE STATE OF BIHAR & ORS
             with
          -4-




 CWJC No.13941 of 2007
   YADUNANDAN PRASAD
         Versus
THE STATE OF BIHAR & ORS
          with
 CWJC No.13961 of 2007
      MOSTT.RUKHI
         Versus
THE STATE OF BIHAR & ORS
          with
 CWJC No.14554 of 2007
  SHIO SHANKAR PRASAD
         Versus
THE STATE OF BIHAR & ORS
          with
 CWJC No.16271 of 2007
     JAGNATH SHARMA
         Versus
THE STATE OF BIHAR & ORS
          with
 CWJC No.16940 of 2007
     BALMIKI SINGH
         Versus
THE STATE OF BIHAR & ORS
          with
 CWJC No.17148 of 2007
   MOSMAT BINDA DEVI
         Versus
THE STATE OF BIHAR & ORS
          with
  CWJC No.306 of 2008
      URMILA DEVI
         Versus
THE STATE OF BIHAR & ORS
          with
 CWJC No.1754 of 2008
 PRADYUMAN PRASAD SHAH
         Versus
THE STATE OF BIHAR & ORS
          with
 CWJC No.2215 of 2008
      LALITA DEVI
         Versus
THE STATE OF BIHAR & ORS
          with
 CWJC No.3933 of 2008
   GAURI SHANKAR JHA
         Versus
THE STATE OF BIHAR & ORS
          with
 CWJC No.4067 of 2008
     RAM PUJAN RAI
         Versus
THE STATE OF BIHAR & ORS
          with
 CWJC No.5328 of 2008
     SHANKAR MAHTO
         Versus
THE STATE OF BIHAR & ORS
          with
 CWJC No.5333 of 2008
   CHHAVINATH SHARMA
                                      -5-




                                  Versus
                         THE STATE OF BIHAR & ORS
                                   with
                          CWJC No.6287 of 2008
                           DINESH PRASAD SHARMA
                                  Versus
                         THE STATE OF BIHAR & ORS
                                   with
                          CWJC No.6324 of 2008
                            JAG NARAYAN SINGH
                                  Versus
                         THE STATE OF BIHAR & ORS
                                   with
                          CWJC No.9235 of 2008
                         KUMAR RAMESHWAR LAL DAS
                                  Versus
                        THE STATE OF BIHAR & ORS
                                   with
                          CWJC No.10058 of 2008
                               SAKET KUMAR
                                  Versus
                         THE STATE OF BIHAR & ORS
                                   with
                          CWJC No.11776 of 2008
                           BAIDYA NATH LAL DAS
                                  Versus
                         THE STATE OF BIHAR & ORS
                                   with
                          CWJC No.12001 of 2008
                             NAND LAL BAITHA
                                  Versus
                         THE STATE OF BIHAR & ORS
                                   with
                          CWJC No.12590 of 2008
                            CHANDERDEO PRASAD
                                  Versus
                         THE STATE OF BIHAR & ORS
                                   with
                          CWJC No.12730 of 2008
                          BABU PRASAD JHA & ORS
                                  Versus
                         THE STATE OF BIHAR & ORS
                                   with
                          CWJC No.12773 of 2008
                             BRAHMADEO PRASAD
                                  Versus
                         THE STATE OF BIHAR & ORS
                                -----------

8.   24/11/2009

All these writ applications were disposed of by order dated 29.8.2008 with certain directions. Thereafter, matters were ordered to be listed under the heading "To Be Mentioned"

for reporting compliance.
-6-
In all these cases, petitioners have filed affidavit that, in spite of directions of this Court, same have not been complied with by the concerned District Provident Fund Officers.
However, this Court does not intend to proceed in the matter in a batch. Therefore, these matters are closed. Petitioners shall be at liberty to file separate contempt applications in case they find that the directions of this Court have not been complied with by the concerned District Provident Fund Officers in their respective cases.
Pradeep/                             (J. N. Singh, J.)