IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.1803 of 2011
SATISH CHANDRA CHOUDHARY, SON OF LATE KAMAL
NARAYAN CHOUDHARY, RESIDENT OF VILLAGE
BHAWANIPUR, P.S. SAKARI, DISTRICT MADHUBANI.
Versus
1. THE STATE OF BIHAR, THROUGH SRI MANOJ KUMAR
SRIVASTAVA, THE PRINCIPAL SECRETARY, PANCHATI
RAJ DEPARTMENT, GOVERNMENT OF BIHAR, PATNA.
2. SMT. ANARO DEVI, CHAIRMAN, ZILA PARISHAD,
MADHUBANI.
3. SRI OM PRAKASH RAI, DEPUTY DEVELOPMENT
COMMISSIONER CUM CHIEF EXECUTIVE OFFICER, ZILA
PARISHAD, MADHUBANI.
4. THAT SRI PRADEEP KUMAR GOAIL, SON OF NOT KNOWN,
AT PRESENT WORKING IN THE OFFICE OF ZILA
PARISHAD, MADHUBANI.
-----------------
05. 12.10.2011 In compliance of the order of the High
Court dated 11.10.2010, Annexure-1 request of the
petitioner for appointment on the post of Head Clerk
has been rejected by the Deputy Development
Commissioner cum Chief Executive Officer, Zila
Parishad, Madhubani under order dated 24.09.2011
relying on the provisions contained in Service
Condition Rules, 1964 ignoring the guidelines issued
by the Government under resolution dated
14.07.1981.
The contempt petition is disposed of
granting liberty to the petitioner to challenge the
order dated 24.09.2011.
( V. N. Sinha, J.)
Rajesh/