IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.1955 of 2011
Babulal Mahto
Versus
The State Of Bihar & Ors
----------------------------------
04/ 14.10.2011 In compliance of my order dated
29.9.2011, the District Superintendent of Education/
District Programme Officer, Begusarai is present and
has filed show cause stating that he joined the post on
13.7.2011 but at the time of joining, order of the High
Court dated 6.1.2010 passed in MJC No. 2979 of
2008 alleging non-compliance whereof this petition
has been filed was not within his cognizance and he
learnt about the same on 10.10.2011 and partial
compliance of the said order has been made as
joining of the petitioner has been accepted and further
time of one month be granted for making payment to
the petitioner.
It is not understandable as to how the
District Programme Officer, Begusarai had no
information about the order dated 6.1.2010 when he
joined the post on 13.7.2011. Present contempt
petition was filed on 27.4.2011 and first taken up for
2
admission on 14.9.2011 when two weeks time was
allowed to A.C. to G.A.-3 for seeking instruction in
the matter and to report compliance of the order of
the High Court. In the light of the indulgence granted
under order dated 14.9.2011, no instruction was
received from the District Programme Officer,
Begusarai then this Court under orders dated
29.9.2011 again adjourned the matter to 14.10.2011
at 4.00 P.M. directing the District Superintendent of
Education/ District Programme Officer, Begusarai to
be present in this Court. In spite of these two orders,
the District Programme Officer, Begusarai states that
he had no information about the order of the High
Court dated 6.1.2010 until 10.10.2011. Such
statement of the District Programme Officer,
Begusarai prima facie does not appear to be correct.
Acceptance of joining of the petitioner is also
meaningless as he is not being paid even his current
salary.
Accordingly, I initiate a proceeding of
contempt against the District Programme Officer,
Begusarai to show cause as to why he be not
3
punished for non-compliance of the order dated
6.1.2010, who prays for and is granted two weeks
time to file show cause reply.
Put up on 3.11.2011 at 10.30 A.M. when
the Advocate General will appear in this matter, as
learned G.A.-3 is not present.
Arjun/ ( V. N. Sinha, J.)