IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       MJC No.1583 of 2010
              1.   RABINDRA KUMAR SON OF NARSINGH SAH.
              2.   VIKASH CHOUDHARY SON OF SRI KAILASH CHOUDHARY.
              3.   DEVENDRA KUMAR SON OF BRAHMDEO SINGH
              4.   BHIM KUMAR SON OF RAMDEO SAH, ALL RESIDENT OF VILLAGE
                   KHATHA, P.S. GOGRI, DISTRICT KHAGARIA.
              5.   DHARMENDRA KUMAR SON OF MAHENDRA PRASAD.
              6.   MANOJ KUMAR SINGH SON OF ANANDI SINGH.
              7.   ARUN KUMAR SINGH, SON OF LATE HRIDAY NARAYAN SINGH,
                   RES. NO.5, 6 AND 7 RESIDENT OF VILLAGE GOCHARI, P.S.
                   MAHESHKHUNT, DISTRICT KHAGARIA.
                                       Versus
              1.   THE STATE OF BIHAR
              2.   SRI ANUP MUKHERJEE SON OF LATE PRABHU MUKHERJEE,
                   CHIEF SECRETARY, GOVT. OF BIHAR, PATNA.
              3.   SRI NEELMANI SON OF NOT KNOWN TO THE PETITIONERS THE
                   DIRECTOR GENERAL OF POLICE, BIHAR, PATNA.
              4.   SRI DHRUB NR. GUPTA, SON OF NOT KNOWN TO THE
                   PETITIONERS, COMMANDANT, B.M.P. 20, DUMRAON, DISTRICT
                   BUXAR.
              5.   SRI AMITABH DAS, SON OF NOT KNOWN TO THE PETITIONERS,
                   COMMANDANT, B.M.P.-21.
              6.   SRI SHAILESH KUMAR SINGH, SON OF NOT KNOWN TO THE
                   PETITIONERS, COMMANDANT, B.M.P.-9, JAMALPUR, DISTRICT
                   MUNGER.
              7.   SRI KAPILESHWAR MANJHI, SON OF NOT KNOWN TO THE
                   PETITIONERS, COMMANDANT, B.M.P.-8.
              8.   SRI SUNIL KUMAR, SON OF NOT KNOWN TO THE PETITIONERS,
                   SUPERINTENDENT OF POLICE, MUZAFFARPUR.
                                              -----------
05. 13.04.2011 Against the orders of this Court dated
17.9.2009 passed in C.W.J.C. No.12403 of 2009 the
authorities have passed order bearing memo no.262
dated 9.12.2009, Annexure-B to the show cause filed
by the Superintendent of Police, Motihari, perusal
whereof indicates that the appointment process
pursuant to Advertisement No.1 of 2004 had come to
 an end on 27.7.2008. Aforesaid order also refers to
 2
another order of the High Court dated 24.4.2009 passed
in C.W.J.C. No.5230 of 2009, which is annexed as
Annexure-B to the show cause filed on behalf of
respondent no.7. It is thus, evident that the orders of
this Court dated 17.9.2009 has been complied with.
The contempt petition is, accordingly,
disposed of however, with liberty to the petitioners to
either challenge the order dated 9.12.2009, Annexure-B
on the ground that against the orders of this Court dated
24.4.2009 passed in C.W.J.C. No.5230 of 2009 Letters
Patent Appeal Nos.831 of 2009 and 1214 of 2009 is
pending. In the event, order dated 9.12.2009 is not
challenged then the same shall be subject to the result
of the aforesaid two LPAs.
 (V. N. Sinha, J.)
Rajesh/