IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1652 of 2011
M/S Bhardwaz Construction having its office at 286 Anugrahpuri
Colony Gaya through its Partner Kamlesh Kumar, son of Sri
Ramashraya Singh, resident of village Bali, P.S. Konch, District Gaya.
....... Petitioner
Versus
1. The State Of Bihar
2. Dharmdeo Chaudhary, son of known Chief Engineer, Rural Work
Department, Bihar, Patna
3. Anil Sharma, son of not known, Executive Engineer, Rural Work
Department, Work Division-III, Gaya
..... Opposite Parties
-----------
For the Petitioner : Mr. Sanjeev Kumar, Advocate
For the State : Mr. Madhuresh Prasad, G.P. 12
For O.P. No. 3 : M/s N. K. Agrawal, Sr. Advocate and
D. N. Tewari, Advocate
———
06/ 29.06.2011 The contemnor Anil Sharma, Executive
Engineer, Rural Work Department, Work Division-III, Gaya
(opposite party no.3) is present in Court.
2. Learned counsel for the said contemnor
submits that he had no information at all about order dated
18.03.2011 (Annexure 1) passed by this Court in C.W.J.C. No.
5114 of 2011 and hence due to inadvertence and lack of
knowledge, he passed order dated 21.03.2011 in favour of one
Niranjan Kumar. He tenders unqualified apologies for the
same.
3. Learned counsel for the said contemnor
further submits that he later learnt about the said order of this
Court and appeared in the instant case and has passed the order
dated 24.06.2011 restraining the said Niranjan Kumar from
executing any work as per the agreement executed by them on
21.03.2011 till the disposal of C.W.J.C. No. 5114 of 2011. A
2
copy of the said order has been produced by learned counsel
for the said contemnor in Court.
4. Considering the matter in its entirety, this contempt
proceeding is dropped, but opposite party no.3 is directed to see that
the order of this Court dated 18.03.2011 is followed in its letter and
spirit without fail.
5. This M.J.C. petition, accordingly, stands disposed
of.
MPS/ ( S. N. Hussain, J. )