High Court Patna High Court - Orders

Vidhya Bhushan vs The State Of Bihar &Amp; Ors on 7 September, 2010

Patna High Court – Orders
Vidhya Bhushan vs The State Of Bihar &Amp; Ors on 7 September, 2010
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                         MJC No.2697 of 2009

                     Vidya Bhushan aged about 77 years son of Late Kishori Singh, resident of
Mohalla Ranipur Ki Khirai (Ganjpar) Police Station- Mehadiganj Purani Khajakala, District Patna
retired from the post of clerk- Government Girls High School, Bankipore.............Petitioner

                                                         Versus

                1.   The State Of Bihar through Anup Mukherjee, Chief Secretary, Old
                     Secretariat, Patna
                2.   Sri Anjani Kumar Singh, Principal Secretary, Human Resources
                     Department, Government of Bihar, New Secretariat, Patna
                3.   Sri K. K. Pathak, Additional Secretary, Human Resources Department,
                     Government of Bihar, Vikash Bhawan, Patna
                4.   Sri Dasharath Ram, Regional Deputy Director Education, Patna
                5.   Smt. Kiran Kumari, District Education Officer, Patna Collectorate, Patna
                6.   Smt. Bilkish Jahan, Principal, Government Girls High School, Bankipore
                7.   Sri Arun Kumar, District Provident Fund Officer, Vikash Bhawan
                     Collectorate, Patna
                8.   Sri I. S. Dhaliwal, the Accountant General Bihar, Patna having its office at
                     Birchand Patel Path PS Kotwali District Patna..................Opposite Parties

                                                      -----------

2 07-09-2010 Heard the parties.

From annexure-D to the show cause filed on

behalf of O.P. no.6, the Principal Government Girls High

School, Bankipore, it transpires that P.P.O and G.P.O in

favour of the petitioner have been issued prior to 6-11-09

and this intimation has been sent by the Principal to the

Treasury Officer, Patna on 6-11-09 vide annexure-D.

Learned counsel for the petitioner fairly

submits that he has received no instruction from his

client and, therefore, no reply could be filed to the show

cause.

2

In the facts of the case, this contempt

application is finally disposed of.

(Shiva Kirti Singh, J.)

BKS/- (Hemant Kumar Srivastava, J.)