IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3344 of 2010
1. BRAJ BIHARI RAI S/O MUNNI NATH RAI RESIDENT OF VILLAGE - SEMARI , P.O.
SEMARI, P.S.- SEMARI , DISTRICT - BUXAR.
2. SHAMBHU NATH RAI S/O LATE TAMAL RAI RESIDENT OF VILLAGE - SEMARI ,
P.O. SEMARI, P.S.- SEMARI , DISTRICT - BUXAR.
3. SRI BHATWAN RAI S/O LATE SURAJ RAI RESIDENT OF VILLAGE - SEMARI , P.O.
SEMARI, P.S.- SEMARI , DISTRICT - BUXAR.
4. PANDEY SURENDRA KUMAR RAI S/O DHARMDEO RAI RESIDENT OF VILLAGE -
SEMARI , P.O. SEMARI, P.S.- SEMARI , DISTRICT - BUXAR.
Versus
1. THE STATE OF BIHAR
2. SHRI ANJANI KUMAR SINGH, THE PRINCIPAL SECRETARY HUMAN RESOURCE
DEVELOPMENT DEPARTMENT GOVERNMENT OF BIHAR , PATNA.
3. SHRI RAJNI KANT, THE SUB - DIVISIONAL OFFICER , DUMRAON , DISTRICT -
BUXAR .
-----------
05 18.11.2010 Present contempt application has been filed alleging
violation of the order dated 17.02.2010, passed in C.W.J.C. No.
2728 of 2010 by a Bench of this Court.
A show cause has been filed on behalf of opposite
party no.3 stating therein that the enquiry has been done in
connection with the points instructed by the Director, BSEB
vide letter no. BSEB (SS)/Co-Estab/1236/D/09 dated
17.09.2009 and the report has been submitted to the Director
(Academics), Bihar School Examination Board, Patna vide
Annexure-G. Learned counsel for the opposite parties submits
that the order has already been complied with.
After having heard both the sides, this Court is of the
opinion that there is no merit in this application. It is,
accordingly, dismissed.
2
Learned counsel for the petitioners seeks liberty to
question the report filed by opposite party no.3. Such liberty is
granted.
( T. Meena Kumari, J.)
Pkj/Sym ( Kishore K. Mandal, J. )