IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.915 of 2010
Chandeshwar Prasad S/O Late Girija Nandan
Prasad R/O Vill.- Andharachouki, P.O.
Gorakhari, P.S. Bikram, Distt.- Patna
---Petitioner
Versus
1. Shri Shashi Bhushan Rai,S/O Late Chandi
Prasad Rai, The District Superintendent Of
Education, Patna Collectorate Compound, Patna
Distt.- Patna.
2. The State Of Bihar.
---Opp. Parties
-----------
4. 27.9.2011 Heard learned counsel for the petitioner and the
State.
It is submitted on behalf of the petitioner that the
District superintendent of Education has issued the order with respect to
the claims of the petitioner.
Learned counsel for the State submits that this
contempt application deserves to be dismissed.
Since the order has been complied with, this
contempt application need not proceed further. The same stands
disposed of.
PNM (Shailesh Kumar Sinha,J.)