IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.2527 of 2011
Shekhar Kumar Sharma, son of late Nand Lal Sharma, resident of
Mohalla Puraniganj (Chhoti Mirjapur), P.S. Kasim Bazar, P.O. &
District Munger.
...Petitioner
Versus
1. The State Of Bihar through Principal Secretary, Water
Resources Development Department, Government of Bihar,
Patna, namely, Sri Deepak Kumar son of not known to the
petitioner.
2. Sri Narayan Paswan, son of not known to the petitioner, the
Director Under Ground Water Investigation, Bhagalpur
3. Sri Shiv KumarTiwari, son of not known to the petitioner, the
Deputy Director Under Ground Water Investigation, Bhagalpur
4. Sri Kuldeep Narayan son of not known to the petitioner, the
District Magistrate-cum-Controller, Munger.
5. Sri Rajesh Kumar, son of not known to the petitioner, the Sub-
Divisional Officer-cum-Building Controller Officer, Sadar,
Munger
6. Sri Shiv Kumar Tiwari, son of name not known to the petitioner,
the Executive Engineer, Under Ground Water Investigation
Officer, Munger
7. Sri Rajesh Kumar, son of not known to the petitioner, the
Assistant Engineer, Under Ground Water Investigation Officer,
Munger
8. Sri Bhanu Prakash Singh, son of not known to the petitioner,
the Executive Officer, Municipal Corporation, Munger
...Opposite Parties
----------
For the Petitioner: Mr. Ambrish Kumar Jha, Advocate
For the State : A.C. to G.A. X
——–
04/ 10.08.2011 Heard learned counsel for the petitioner and learned
counsel for the opposite parties.
2. This petition has been filed by the petitioner for
initiating a proceeding of contempt against the opposite parties for
violation of the order of this Court dated 17.08.2010 passed in
C.W.J.C. No. 1195 of 2010, by which the authority concerned was
directed to decide the appeal filed by the petitioner on its own merit in
accordance with law expeditiously, preferably within a period of six
months from the date of filing of the appeal.
2
3. Learned counsel for the opposite parties files a show
cause stating that the said order has already been complied and his
clients tender unqualified and unconditional apology for the delay
caused in disposal of the said appeal.
4. Accordingly, this petition is disposed of.
( S. N. Hussain, J.)
MPS/