High Court Patna High Court - Orders

Dr. Deovrat Narayan Singh vs The State Of Bihar &Amp; Ors. on 23 February, 2011

Patna High Court – Orders
Dr. Deovrat Narayan Singh vs The State Of Bihar &Amp; Ors. on 23 February, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                          MJC No.4020 of 2009
                     DR. DEOVRAT NARAYAN SINGH
                                Versus
                      THE STATE OF BIHAR & ORS.
                               -----------

03. 23.02.2011 Heard learned counsel for the petitioner and for

the opposite parties.

The writ Court on 7.8.2008 directed the

respondents to take steps for making a regular

appointment on the post of Superintendent in the

Government Rajkiya Ayurvedic College and Hospital,

within a maximum period of three months from the date of

receipt and/or production of a copy of the order. Ad-hoc

appointment as Superintendent was to cease thereafter.

The petitioner is stated to have submitted a copy

of the Court’s order before the Secretary, Department of

Health on 5.9.2008. He alleges that not only was the order

of the Court not complied with by appointment of a regular

Superintendent in due time, but Ad-hoc appointment has

been perpetuated even after expiry of six months by

bringing in a fresh incumbent as Superintendent.

A show cause has been filed on behalf of the

opposite party no.5, the Deputy Director on 9.2.2011 long

after expiry of the time fixed for compliance. Paragraph-5

of the show cause states that it was a cumbersome process

to make a regular appointment of Superintendent and that

the opposite parties require more time. It is not the case of
2

the opposite parties that they have filed any application for

extension of time fixed by the Writ Court.

Compliance with official formalities can be no

defence in a contempt proceeding alleging flouting of the

order of the Court.

Prima facie, it appears that the opposite parties

have willfully flouted the order of the Court.

Let the opposite party no.3 appear in person

before the Court to show cause as to why charges be not

framed against him for flouting the order and direction of

the Court.

List this matter on 13th of April, 2011 within first

five cases.

P.K                                    ( Navin Sinha, J.)