High Court Patna High Court - Orders

Tripta Kumari@ Tripta Devi vs The State Of Bihar & Ors. on 26 September, 2011

Patna High Court – Orders
Tripta Kumari@ Tripta Devi vs The State Of Bihar & Ors. on 26 September, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                        MJC No.1290 of 2011

Tripta Kumari @ Tripta Devi, wife of Nandji Jha, resident of
Village Bhindaspur, P.S. Belaganj, Dist. Gaya.
                                                -------- Petitioner
                               Versus
1. The State of Bihar.
2. Badana Prashi, Daughter of Unknown, presently posted at District
   Magistrate, Gaya.
3. Koshal Kumar, son of Unknown, presently posted as Deputy
   Director of Welfare Department, Magadh Pramandal, Gaya.
4. Ashaneh Lata, wife of Unknown, presently posted on the post of
   Child Development Project Officer, Balaganj, Dist. Gaya.
                                            ----------- Respondents
                            -----------

2 26.09.2011 Heard learned counsel for the

petitioner.

Having regard to the fact that the

limited direction given in the connected writ

application has already been complied by the

Director of the Welfare Department, this

contempt application must be held to be

wholly misconceived.

As with regard to the rest of the

grievance of the petitioner that the

direction issued in the Director Welfare’s

order, which was passed in compliance of the

order of this Court, has not been acted upon

by the Child Development Project Officer

(C.D.P.O.), Belaganj, Gaya, has to be now

addressed to by the Director himself and for

that a contempt proceeding cannot lie.
2

That being so, this application is

wholly misconceived and is, accordingly,

dismissed.

(Mihir Kumar Jha, J.)
Rsh