IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3893 of 2009
1. SURENDRA PRASAD S/O JATTU MAHTO R/O VILL.- KANAT
BIGHA, P.S.- DAUD NAGAR, DISTT.- AURANGABAD (BIHAR)
Versus
1. THE STATE OF BIHAR
2. P.K.MISHRA, COMMISSIONER-CUM-SECRETARY, DEPTT. OF
HEALTH, AND FAMILY WELFARE, BIHAR, PATNA
3. SATURGHAN PRASAD SINGH, DIRECTOR IN CHIEF, HEALTH
SERVICES, GOVT. OF BIHAR, PATNA
4. ARUN KUMAR SINGH, REGIONAL DEPUTY DIRECTOR, HEALTH
SERVICES MAGADH DIVISION, GAYA
5. DR. SUGHAR KUMAR AMAN, CIVIL SURGEON-CUM-CHIEF
MEDICAL OFFICER, AURANGABAD, BIHAR
-----------
06. 08.12.2010 Heard learned counsel for the petitioner and
learned counsel for the State.
The order in the writ petition was to examine the
contentions of the petitioner after re-verifying from the
records and then pass a reasoned and speaking order.
That having done on 1.12.2010 vide Annexure-OP2/A to
the show cause, there is no occasion for this Court to
proceed any further in the contempt jurisdiction. If the
petitioner aggrieved by the order dated 1.12.2010 his
remedy lies in a fresh writ application only.
It is stated that the costs as directed have been
deposited.
The application stands disposed.
P.K ( Navin Sinha, J.)