High Court Patna High Court - Orders

Nika Devi vs The State Of Bihar &Amp; Ors on 9 July, 2010

Patna High Court – Orders
Nika Devi vs The State Of Bihar &Amp; Ors on 9 July, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                         MJC No.1421 of 2009
                         NIKA DEVI, WIFE OF LATE JAGDISH PRASAD DEO
                         RESIDENT OF VILLAGE AND P.O. POHATTIBELA, P.S.
                         GHANSHYAMPUR, DISTRICT DARBHANGA.
                                              Versus
                   1.   THE STATE OF BIHAR
                   2.   SRI ANJANI KUMAR SINHA, THE SECRETARY CUM
                        COMMISISONER PRIMARY AND ADULT
                        EDUCAITON/DEPTT. GOVT. OF BIHAR, PATNA.
                   3.   SRI AASOTOSH, THE DIRECTOR PRIMARY EDUCATION
                        DEPTT. GOVT. OF BIHAR, PATNA.
                   4.   SRI PRAN MOHAN THAKUR, THE DISTRICT MAGISTRATE,
                        DARBHANAGA.
                   5.   THE NASIRUDDIN THE DISTRICT PROVIDENT FUND
                        OFFICER, DARBHANGA.
                   6.   RAM CHANDRA MANDAL, THE DISTRICT
                        SUPERINTENDENT OF EDUCATION DARBHANGA.
                   7.   THE BINOD KUMAR SHARMA THE DIVISIONAL
                        EDUCATION OFFICER, BIRAUL CUM DRAWING AND
                        DISBURSING OFFICER, MIDDLE SCHOOL, POLI,
                        DARBHANGA.
                   8.   MR. I.P.S. DHARIWAL THE ACCOUNTANT GENERAL,
                        BIHAR, PATNA.
                                                  -----------

03. 09.07.2010 Counsel for the petitioner states that during

the pendency of the contempt application orders of this

court has been complied with and retrial dues of the

husband of the petitioner has been paid, in the

circumstances, the contempt application has become

infructusous, which is disposed of.

  Rajesh/                                          ( V. N. Sinha, J.)