Patna High Court – Orders
Rajaiyada Khatoon vs State Of Bihar &Amp; Ors. on 16 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1041 of 2010
RAJAIYADA KHATOON, W/O LATE MD. HUSNAIN
ANSARI, R/O VILLAGE - BATHUA BALITOLA, P.S -
MANJNAGARH, DISTRICT- GOPALGANJ.
Versus
1. THE STATE OF BIHAR THROUGH (MR. ANJANI
KUMAR SINGH SON OF NOT KNOWN) THE
PRINCIPAL SECRETARY, HUMAN RESOURCES
DEPARTMENT, GOVT. OF BIHAR, PATNA.
2. MR. ASHUTOSH, DIRECTOR PRIMARY
EDUCATION, BIHAR, PATNA. SON OF NOT KNOWN,
3. MR. RAJESH DAMIYAN KUJUER,REGIONAL
DEPUTY DIRECTOR OF EDUCATION, CHAPRA.
SON OF NOT KNOWN.
4. MR. KULDIP NARAYAN , THE DISTRICT
MAGISTRATE, GOPALGANJ. SON OF NOT KNOWN.
5. MR.MADAN MOHAN PRASAD , THE DIRECTOR
PROVIDENT FUND , BIHAR, PATNA. SON OF NOT
KNOWN.
6. MR. RAKESH KUMAR CHAUDHARY,THE
DISTRICT SUPERINTENDENT OF
EDUCATION,GOPALGANJ. SON OF NOT KNOWN.
7. MR. ABHAY KUMAR,THE DISTRICT PROVIDENT
FUND OFFICER, GOPALGANJ. SON OF NOT
KNOWN.
8. MR. AJAY KUMAR SINGH, THE RANGE OFFICER
OF EDUCATION, BARAULI, GOPALGANJ. SON OF
NOT KNOWN.
9. MR. NAGENDRA CHAUDHARY,THE TREASURY
OFFICER, GOPALGANJ. SON OF NOT KNOWN.
10. MR. ABUL HASAN ANSARI, THE HEADMASTER,
UPGRADE MIDDLE SCHOOL, MAHAMADPUR,
BARAULI, GOPALGANJ. SON OF NOT KNOWN.
-----------
02. 16.09.2010 Learned counsel for the petitioner files a slip
stating therein to the effect that the order has been complied
with and as such, this contempt application need not proceed
further.
In view of the above, since the order has been
complied with, this contempt application need not proceed
further and the same stands disposed of.
Jagdish/ ( Shailesh Kumar Sinha, J.)