IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.3232 of 2009
Dinesh Sharma
Versus
The State Of Bihar & Ors.
----------------------------------
23. 10.08.2011. Counsel for the State with reference to
the order of the Division Bench dated 12.5.2010
passed in L.P.A.No. 1477 of 2009, Annexure-E
to the supplementary show-cause filed on
behalf of Opposite Party No. 1 submitted that
representation of the petitioner was disposed of
under office order bearing Letter No. 1853 dated
27.5.2010, Annexure-F which was dispatched to
the petitioner at his permanent address i.e.
Village-Rukunpura, P.O.- Ghoshi, District-
Jehanabad vide Registration Receipt No. 2747
dated 29.5.2010 which was received in the Sub-
Post Office, Bandhuganj on 24.6.2010 and
delivered to the petitioner on 25.6.2010, as
would appear from the certificate granted by the
Sub-Post Master, Bandhuganj dated 29.1.2011,
Annexure-J to the 3rd supplementary show-
cause filed on behalf of the contemnor opposite
parties. Letter No. 1853 dated 27.5.2010 having
been dispatched under registered receipt no.
2747 dated 29.5.2010 to the Post Office, Ghosi
should have been served through the agency of
2
the Ghoshi Post Office, as such, petitioner as
also the contemnor-opposite parties are directed
to obtain certificate from the Post Master,
Ghoshi Post Office about the delivery/non-
delivery of registered letter no. 2747 dated
29.5.2010 to the addressee. So as to enable the
parties to obtain the certificate, matter is
adjourned to 7th September, 2011.
Put up on 7th September, 2011 under
the same heading maintaining its position.
P.K.P. (V.N.Sinha,J.)