High Court Patna High Court - Orders

Rajendra Pd. vs The State Of Bihar & Ors. on 19 August, 2011

Patna High Court – Orders
Rajendra Pd. vs The State Of Bihar & Ors. on 19 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Miscellaneous Jurisdiction Case No.164 of 2011
                                         Rajendra Pd.
                                             Versus
                                 The State Of Bihar & Ors.
                                ----------------------------------

04/ 19.08.2011 In compliance of the order of the High

Court, the District Magistrate and the Sub-Divisional

Officer, Nawada are present.

It is submitted by them that for enforcing

order dated 9.4.2005 and 17.4.2007 passed by the

Sub-Divisional Officer and the District Magistrate,

Nawada, a certificate proceeding has been initiated

against the Divisional Forest Officer, Nawada, who

challenged those two orders before this Court by

filing writ petition, but in the writ petition no stay has

been granted, as such, the warrant of arrest shall be

executed against the Divisional Forest Officer,

Nawada or payment shall be made to the petitioner

within a period of two weeks from today.

Put up after two weeks maintaining its

position under the same heading.

In the event by the adjourned date warrant

of arrest is not executed/ payment made, both the
2

District Magistrate and the Sub-Divisional Officer,

Nawada shall again appear before this Court on the

adjourned date.

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