Patna High Court – Orders
Purendra Thakur vs The State Of Bihar &Amp; Ors on 24 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1371 of 2008
SRI PURENDRA THAKUR, SON OF LATE DAMODAR THAKUR,
RESIDENT OF VILLAGE- NAGARPARA, P.S.- BIHPUR (BHAWANIPUR), DISTRICT-
BHAGALPUR; POSTED AS PEON IN THE OFFICE OF KIUL BADUA- CHANDAN
COMMAND AREA DEVELOPMENT AGENCY, BHAGALPUR :--- PETITIONER.
Versus
1. THE STATE OF BIHAR THROUGH THE CHIEF SECRETARY,
GOVERNMENT OF BIHAR, OLD SECRETARIAT, PATNA,
NAMELY, SRI J.R.M. PILLAI.
2. THE DEVELOPMENT COMMISSIONER, GOVERNMENT OF
BIHAR, OLD SECRETARIAT, PATNA, NAMELY.
3. THE COMMISSIONER-CUM-SECRETARY, WATER RESOURCES
DEPARTMENT, GOVERNMENT OF BIHAR, SINCHAI BHAWAN,
PATNA NAMELY
4. THE DIRECTOR, COMMAND AREA DEVELOPMENT
DIRECTORATE, WATER RESOURCES DEPARTMENT,
GOVERNMENT OF BIHAR, SINCHAI BHAWAN, PATNA NAMELY
5. THE UNDER SECRETARY, COMMAND AREA DEVELOPMENT
DIRECTORATE, WATER RESOURCES DEPARTMENT,
GOVERNMENT OF BIHAR, SINCHAI BHAWAN, PATNA.
6. THE AREA DEVELOPMENT COMMISSIONER-CUM-CHAIRMAN,
KIUL BADUA- CHANDAN COMMAND AREA DEVELOPMENT
AGENCY, BHAGALPUR, NAMELY, SRI AKHILESHWAR PRASAD
GIRI.
7. THE SECRETARY, KIUL- BADUA-CHANDAN COMMAND AREA
DEVELOPMENT AGENCY, BHAGALPUR, NAMELY, SRI VINAY
KUMAR SHRIVASTAVA :--- CONTEMNORS/OPP.PARTIES.
-----------
4. 24.11.2010. In view of the cause shown by Opposite
Party No. 5, the contempt application is disposed of.
(V.N.Sinha,J.)
P.K.P.