Patna High Court – Orders
Asharphi Prasad Singh vs The State Of Bihar &Amp; Ors. on 24 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.4017 of 2009
ASHARPHI PRASAD SINGH, SON OF WISHAMBHAR
THAKUR, RESIDENT OF VILLAGE +P.O. PIRAPUR, P.S.
PIYAR, DISTRICT MUZAFFARPUR.
Versus
1. THE STATE OF BIHAR THROUGH THE SECRETARY,
DEPARTMENT OF MINOR WATER RESOURCES
DEPARTMENT, GOVERNMENT OF BIHAR, NAMELY SUDHIR
KUMAR.
2. THE SECRETARY DEPARTMENT OF MINOR WATER
RESOURCES, GOVERNMENT OF BIHAR, NAMELY SUDHIR
KUMAR.
3. THE PROJECT CO-ORDINATOR, TUBEWELL DRABHAG,
MINOR WATER RESOURCES DEPARTMENT, GOVERNMENT
OF BIHAR, NAMELY, JAY MANGAL PASWAN.
4. THE CHIEF ENGINEER(NORTH) TUBEWELL PRABHAG,
MINOR WATER RESOURCES DEPARTMENT, MUZAFFARPUR,
NAMELY, RAJ BANS RAI.
5. THE SUPERINTENDENT ENGINEER, TUBEWELL CIRCLE,
DARBHANGA, NAMELY K.P. SINGH.
6. THE EXECUTIVE ENGINEER TUBEWELL DIVISION,
DARBHANGA, NAMELY DEVENDRA PRASAD SINGH.
-----------
04. 24.02.2011 It is accepted by the counsel for
the petitioner that the orders of this Court
dated 30.7.2009, Annexure-1 has been
complied with. In the circumstances, the
contempt petition is disposed of.
(V.N. Sinha, J.)
Rajesh/