Patna High Court – Orders
Mosaphir Sah vs State Of Bihar &Amp; Ors. on 10 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.298 of 2010
1. MOSAPHIR SAH S/O SRI SUNDAR SAH R/O VILL.- BALAPUR,
P.O. BARBAKHURD, P.S.- GHORASHAN, DISTT.- EAST
CHAMPARAN
Versus
1. THE STATE OF BIHAR
2. MR. ANJANI KUMAR SINGH, THE PRINCIPAL SECRETARY,
HUMAN RESOURCES DEVELOPMENT DEPTT., BIHAR, PATNA
3. MR. BHRIGUNATH UPADHYAY, THE DIRECTOR, SECONDARY
EDUCATION, HUMAN RESOURCES DEVELOPMENT DEPTT.,
BIHAR, PATNA
-----------
3. 10.11.2010 Learned counsel for the petitioner very fairly
submits that from Annexure-A to the show cause, the
order on the writ petition stands complied but makes
a grievance with regard to the fresh order for
compliance.
That can only be examined in a fresh writ
proceeding.
The contempt proceeding stands disposed.
P. Kumar ( Navin Sinha, J.)