IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2081 of 2010
Jit Narain Prasad @ Jit Narayan Prasad .
Versus
State Of Bihar & Ors. .
-----------
4. 13.07.2011 A supplementary show cause is stated to have
been filed on behalf of the Opposite Party No. 2, in early
July, 2011. The same is not on record. The office shall
place it on record. Copy has been served on the counsel for
the petitioner. The Court requested counsel for the State to
make available his copy for perusal.
The Court finds from Annexure-B to the same, an
order dated 30.5.2011, that the Departmental Promotion
Committee has opened the sealed cover and recommended
the petitioner for promotion from 21.11.2007.
Once a stand has been taken by the opposite
parties on oath in a contempt proceeding, it is not an empty
formality but is required to be fulfilled. On basis of the
assurance given to the Court and having faith, the contempt
proceeding stands disposed. It is expected that all
consequential action to give effect to the recommendation
for promotion with effect from 21.11.2007, shall be fulfilled
within a maximum period of two months from today.
The contempt proceeding stands disposed.
P. Kumar (Navin Sinha, J.)