IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.538 of 2009
Madhu Kumari
Versus
The State Of Bihar & Ors
-----------
5 30.08.2011 Heard learned counsels for the petitioner and the State.
This application is for initiating a proceeding of contempt
for the alleged disobedience of the order dated 17 th May, 2004
passed in CWJC No. 6226 of 2001.
It is submitted that in the aforesaid writ application a
counter affidavit was filed on behalf of the State in which it was
stated that the petitioner being a married daughter was not entitled
for the appointment on compassionate ground.
This Court directed the respondents to pass a final order
with respect to the entitlement of the petitioner within a period of
three weeks.
It is submitted that no order has been passed, and as
such, the authority concerned has committed the contempt of
Court.
It appears that the present contempt application has
been filed on 17th February, 2009 after much delay without any
valid justification. Moreover, in case no such order was passed, it
was open for the petitioner to take the appropriate recourse of law
at the material time.
In this view of the matter, I am not inclined to initiate the
proceeding of contempt. However, in case no final order has been
filed as yet, the same may be passed.
The application accordingly stands disposed of.
Manish/- ( Shailesh Kumar Sinha,J.)