High Court Patna High Court - Orders

Dr. Lalita Kumari Mishra vs The State Of Bihar &Amp; Ors on 15 September, 2010

Patna High Court – Orders
Dr. Lalita Kumari Mishra vs The State Of Bihar &Amp; Ors on 15 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      MJC No.1403 of 2008
                  DR. LALITA KUMARI MISHRA daughter of Hare Kant
                  Mishra, resident of Opposite MRM College, Professor's
                  Colony, Police Station Town Thana, District Darbhanga,
                  presently posted as Lecturer in Chemistry in MLSM
                  College, Darbhanga       ............ Petitioner
                                           Versus
                  1. THE STATE OF BIHAR
                  2. Mr. Anjani Kumar Singh, IAS, presently posted as
                  Secretary, Department of Higher Education, Govt. of
                  Bihar, Patna
                  3. Lalit Narayan Mithila University, through its Registrar,
                  Kameshwar Nagar, Darbhanga
                  4. Dr. Mishri Lal Thakur, presently holding the post of
                  Vice Chancellor, Lalit Narayan Mithila University,
                  Darbhanga
                  5. Dr. Naresh Kumar Jha, presently holding the post of
                  Registrar, Lalit Narayan Mithila University, Darbhanga
                                           ......... Opposite Parties
                                             -----------

05- 15/9/2010 Heard learned counsel for the parties. This

MJC application under sections 11 and 12 of the

Contempt of Court Act has been preferred for the

alleged non-implementation of the order dated 6.8.2007

(Annexure 1), passed in CWJC No. 12287 of 2007.

Learned counsel for the petitioner submits that the

order in question has been complied with to her full

satisfaction, and nothing survives for consideration.

2. This application is accordingly disposed

of as not pressed.

( S K Katriar )

mrl