IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3961 of 2010
1. BRAJ BHUSHAN PRASAD SINGH, SON OF LATE RAM JANKI
PRASAD SINGH, RESDIENT OF BIRLA COLONY,
PHULWARISHARIF, P.S. PHULWARISHARIF, DISTRICT AND
TOWN PATNA.
2. ARBIND KUMAR SINGH SON OF SRI NAWAL KISHORE SINGH,
RESIDENT OF VILLAGE KESHOPUR, P.S. BAHARA, DISTRICT
BHOJPUR.
Versus
1. THE STATE OF BIHAR THROUGH ANJANI KUMAR SINHA,
PRINCIPAL SECRETARY, HUMAN RESOURCES
DEVELOPMENT DEPARTMENT, GOVERNMENT OF BIHAR,
NEW SECRETARIAT, PATNA.
2. MD. MISWA BARI, DIRECTOR CUM JOINT SECRETARY,
INTER UNIVERSITY BOARD (DISSOLVED) THROUGH ITS
INCHARGE OFFICER, HUMAN RESOURCES DEVELOPMENT
DEPARTMENT, GOVERNMENT OF BIHAR, NEW
SECRETARIAT, PATNA.
3. MD. MISWA BARI, JOINT SECRETARY, HUMAN RESOURCES
DEVELOPMENT DEPARTMENT, GOVERNMENT OF BIHAR,
NEW SECRETARIAT, PATNA
4. ANJANI KUMAR SINHA, 3 MAN COMMITTEE THROUGH ITS
MEMBER SECRETARY, HUMAN RESOURCES
DEVELOPMENT DEPARTMENT, GOVERNMENT OF BIHAR,
NEW SECRETARIAT, PATNA
5. RAMESHWAR SINGH, PRINCIPAL SECRETARY, FINANCE
DEPARTMENT, GOVERNEMNT OF BIHAR, OLD
SECRETARIAT, PATNA.
-----------
10. 29.07.2011 Counsel for the State is permitted to correct
the averments made in paragraph-2 of the 4th
supplementary show cause.
Counsel for the State has filed 4th
supplementary show cause on behalf of opposite party
no.3 annexing the list of 79 employees of the dissolved
Bihar Inter University Board, whose cases shall be
considered for absorption in the light of the scheme
2
notified by the State Government under notification
dated 21.7.2011 read with corrigendum dated
25.7.2011 as early as possible, in any case within three
months from the date of notification, as is provided
under Sub-Section-(iii) of Section 4 of the Bihar Inter
University Board(Repeal) Act, 2007. This order has
been passed in presence of the learned Advocate
General.
The contempt petition is, accordingly
disposed off.
( V. N. Sinha, J.)
Rajesh/