IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.3051 of 2007
Nagendra Prasad Singh, son of Late Yugal Singh,
resident of Village-Chandi, P.O. Harauli, P.S.-
Sadar Hajipur, District-Vaishali.
---Petitioner
Versus
1. The Bihar State Electricity Board, Bidyut
Bhawan, Bailey Road, Patna through its
Chairman Mr. Swapan Mukherjee.
2. The Chairman, Bihar State Electricity Board,
Bidyut Bhawan, Bailey Road, Patna.
3. The Secretary, Bihar State Electricity Board,
Bidyut Bhawan, Bailey Road, Patna, Mr. R.P.
Srivastava.
4. The General Director (Accounts), Bihar State
Electricity Board, Bidyut Bhawan, Bailey Road,
Patna Mr. Akhileshwar Prasad.
5. The State of Bihar.
---Opposite Parties
----------------------------------
10. 13.9.2011 This application has been filed for initiating a
proceeding for contempt for the alleged wilful disobedience of the
order dated 12.7.2006 passed in CWJC No.11092 of 2005.
This Court disposed of the said writ application
directing the respondent-Board to make the necessary payment of
the entitlement of the petitioner on account of pensionary dues and
the gratuity and leave encashment, subject to any decision that
may be taken by the Board to initiate proceedings under rule 43(b)
of the Bihar Pension Rules.
Show cause and supplementary show cause have been
filed on behalf of the opposite party-Board stating therein that the
order of this Court has been complied with and necessary
payments have been made as detailed in the show
cause/supplementary show cause.
Learned counsel for the petitioner submits that while
-2-
initiating a proceeding under rule 43(b) of the Bihar Pension Rules
against the petitioner, the Board as a measure of punishment
ordered for permanent withholding of 5% of his pension. As
submitted, the said order has been assailed by the petitioner in this
Court through the writ petition, which was disposed of with
certain directions.
Be that as it may, on perusal of the show cause and
supplementary show cause, since it appears that the order of this
Court has been substantially complied with, I am not inclined to
proceed with the matter further. The contempt application stands
dismissed.
PNM (Shailesh Kumar Sinha, J.)