High Court Patna High Court - Orders

Nand Kishore Sah vs Anjani Kumar &Amp; Ors. on 30 March, 2011

Patna High Court – Orders
Nand Kishore Sah vs Anjani Kumar &Amp; Ors. on 30 March, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                               MJC No.660 of 2010
1. NAND KISHORE SAH S/O LATE DUKHA SAH R/O VILL.- KATAHARI,
PANCHAYAT KATAHARI, BLOCK- DANDARI, P.S. BALLIA, DISTT.-
BEGUSARAI
                                     Versus
1. MR. ANJANI KUMAR SINGH, SECRETARY DEPARTMENT OF HUMAN
RESOURCES OF GOVT. OF BIHAR
2. MR. ASHUTOSH KUMAR, THE DIRECTOR DEPARTMENT OF PRIMARY
EDUCATION
3. MR. JITENDRA SRIVASTAVA, THE DISTRICT MAGISTRATE BEGUSARAI
4. MR. RAMESH MISHRA, THE DISTRICT DEVELOPMENT COMMISSIONER
BEGUSARAI
5. MR. RAMAKANT PRASAD, THE DISTRICT SUPERINTENDENT OF EDUCATION
6. MR. MAHMUD AHMAD, BLOCK DEVELOPMENT OFFICER BLOCK- DANDARI,
DISTT.- BEGUSARAI
7. MR. MD. HAMID ANSARI, THE BLOCK EDUCATION EXTENSION OFFICER
BLOCK DANDARI, DISTT.- BEGUSARAI
8. MR. MD. SANAUR RAHMAN, HEAD MASTER NEW PRIMARY SCHOOL MAHIPA
TOLI KATAHARI, BLOCK DANDARI, DISTT.- BEGUSARAI
9. MR. VIJAY RAGHAV MISHRA, THE PANCHAYAT SECRETARY BLOCK
DANDARI, DISTT.- BEGUSARAI
                                  -----------

3/ 30/03/2011 Heard learned counsel for the petitioner and

learned counsel for the State.

Show cause is stated to have been filed on

behalf of the opposite parties on 29.3.2011 which is not

on record. The office shall place it on record.

From the copy of the learned counsel for the

State placed before the Court it finds that a specific

statement has been made in paragraph-8 that the

joining of the petitioner has been accepted and

necessary steps are being taken for payment of salary to

the petitioner.

With regard to the aspect of payment of salary

mentioned in the show cause, learned counsel relies
2

upon a similar order of the Court in M.J.C. No.661/10

as follows:-

“Learned counsel for the State invites the
attention of the Court to the statement made in
paragraph-9 of the show cause filed by Abdul
Haffij, Block Education Extension Officer,
Block Dandari, District- Begusarai that steps
had been taken for payment of salary to the
petitioner.

The statement having been made on oath
in a show cause by a Government functionary
during contempt proceedings, the Court is
inclined to believe the same at this stage. If the
deponent belies the faith put in him by the
Court, serious consequences may ensue for the
deponent.

The Court expects that the assurance
shall be fully complied by actual payment to
the petitioner within a maximum period of
eight weeks from the date of
receipt/production of a copy of this order
before the Block Education Extension Officer,
Dandari, Begusarai.”

The contempt application is disposed with

similar directions and like observations except insofar

as the Government functionaries are concerned.

KC                        ( Navin Sinha, J.)