High Court Patna High Court - Orders

Bhrigunath Manjhi vs State Of Bihar &Amp; Ors. on 11 April, 2011

Patna High Court – Orders
Bhrigunath Manjhi vs State Of Bihar &Amp; Ors. on 11 April, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                            MJC No.2021 of 2010
           Bhrigunath Manjhi S/o Yadunath Manjhi, Resident of Village-
           Nautan, P.S. Ekma, District Saran
                                    Versus
           1. The State Of Bihar through the Chief Secretary, Govt. of Bihar,
              Patna
           2. Sri Neel Mani Son of not known to the petitioner, Director General
              of Police, Bihar, Patna
           3. Sri Gupteshwar Pandey son of not known to the petitioner, I.G.
              Saran Zone, Chapra
           4. Bhrigusri Niwasan son of not known to the petitioner, D.I.G.,
              Saran Range, Chapra
           5. Dr. Kamal Kishore Singh son of not known to the petitioner, S.P.
              Saran, Chapra
                                   -----------

04/ 11.04.2011 Heard learned counsel for the petitioner

and the State.

From the contempt petition, it does not

appear that in compliance of the orders of this Court

dated 10.09.2009, Annexure-1 petitioner ever

appeared before the Chairman of the Selection

Board.

In the circumstances, I am not inclined to

proceed with the contempt petition, which is

dismissed, however, with liberty to the petitioner to

approach the Chairman, Selection Board and if

petitioner approaches the Chairman of the Selection

Board requesting him to comply with the orders of
2

this Court the Chairman should comply with the

orders of this Court, failing which petitioner may

move this Court again.

Arjun/                            ( V. N. Sinha, J.)