IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2021 of 2010
Bhrigunath Manjhi S/o Yadunath Manjhi, Resident of Village-
Nautan, P.S. Ekma, District Saran
Versus
1. The State Of Bihar through the Chief Secretary, Govt. of Bihar,
Patna
2. Sri Neel Mani Son of not known to the petitioner, Director General
of Police, Bihar, Patna
3. Sri Gupteshwar Pandey son of not known to the petitioner, I.G.
Saran Zone, Chapra
4. Bhrigusri Niwasan son of not known to the petitioner, D.I.G.,
Saran Range, Chapra
5. Dr. Kamal Kishore Singh son of not known to the petitioner, S.P.
Saran, Chapra
-----------
04/ 11.04.2011 Heard learned counsel for the petitioner
and the State.
From the contempt petition, it does not
appear that in compliance of the orders of this Court
dated 10.09.2009, Annexure-1 petitioner ever
appeared before the Chairman of the Selection
Board.
In the circumstances, I am not inclined to
proceed with the contempt petition, which is
dismissed, however, with liberty to the petitioner to
approach the Chairman, Selection Board and if
petitioner approaches the Chairman of the Selection
Board requesting him to comply with the orders of
2
this Court the Chairman should comply with the
orders of this Court, failing which petitioner may
move this Court again.
Arjun/ ( V. N. Sinha, J.)