High Court Patna High Court - Orders

Himanchal Verma & Ors vs The State Of Bihar & Ors. on 15 July, 2011

Patna High Court – Orders
Himanchal Verma & Ors vs The State Of Bihar & Ors. on 15 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA

                   MISCELLANEOUS JURISDICTION CASE No.5012 of 2010

               ====================================================

1. HIMANCHAL VERMA SON OF SRI KRISHNA VERMA RESIDENT
OF MOHALLA HATHIPUR NEAR VERMA CLINIC ANAND
TALKIES ROAD, P.S. KOTWALI DISTRICT LAKHIMPUR KHIRI
(U.P.) PRESENTLY RESIDING IN THE TOWN OF MOTIHARI P.S.
MOTIHARI DISTRICT EAST CHAMPARAN.

2. RAMBABU SON OF LAKSHMAN RESIDENT OF DHABA BARAUT
P.S. HANDIA DISTRICT ALLABAHAD (U.P.) AT PRESENT
RESIDING IN THE TOWN OF MOTIHARI P.S. MOTIHARI
DISTRICT EAST CHAMPARAN.

3. GAJENDRA KUMAR SON OF SRI VIJAY KUMAR RESIDENT OF
VILLAGE SOLAPUR P.S. GATHNI DISTRICT SIWAN.

Versus

1. THE STATE OF BIHAR THROUGH THE SECRETARY,
DEPARTMENT OF HEALTH (MEDICAL EDUCATION AND INDIAN
SYSTEM OF MEDICINE) GOVT. OF BIHAR, NEW SECRETARIATE,
PATNA.

2. SRI RAVI PAWAR, THE ADDITIONAL SECRETARY DEPARTMENT
OF HEALTH, GOVT. OF BIHAR, NEW SECRETARIATE, PATNA.

3. SRI ANIL KUMAR, THE JOINT SECRETARY, DEPARTMENT OF
HEALTH, GOVT. OF BIHAR, NEW SECRETARIATE, PATNA.

4. SRI SHIVJEE RAM, THE UNDER SECRETARY, DEPARTMENT OF
HEALTH, GOVT. OF BIHAR, NEW SECRETARIATE, PATNA.

5. SRI C.K. MISRA, THE DIRECTOR, INDIGENOUS SYSTEM OF
MEDICINE, GOVT. OF BIHAR, PATNA.

6. SRI RAM BILAS PRASAD MADHERIYA, THE DISTRICT
INDIGENOUS MEDICAL OFFICER, EAST CHAMPARAN,
MOTIHARI

7. SRI INDRADEO SINGH, THE PRINCIPAL I/G R.N. MUKHERJEE
AYURVED COLLEGE AND HOSPITAL MOTIHARI DISTRICT EAST
CHAMPARAN.

8. THE S.B.R.A. BIHAR UNIVERSITY, MUZAFFARPUR THROUGH
IT’S REGISTRAR.

9. SRI RAJDEO SINGH, THE VICE CHANCELLOR, B.S.B.R.A. BIHAR
UNIVERSITYH, MUZAFFARPUR.

10. SRI ARUN KUMAR SINGH, THE CONTROLLER OF
EXAMINATION, B.S.B.R.A UNIVERSITY, MUZAFFARPUR.

====================================================

07. 15.07.2011 In compliance of the orders of the High

Court dated 8.7.2011 the Vice Chancellor, Registrar
2

and the Examination Controller of B.S.B.R.A., Bihar

University, Muzaffarpur are present. They have filed

their show cause explaining the circumstances, in

which incorrect statement of fact was earlier furnished

by the Examination Controller, which led this Court to

pass the order dated 8.7.2011. It is submitted by them

that in future such mistake shall not occur. The Vice

Chancellor of the University has assured this Court that

he shall take appropriate steps in the matter. It is also

submitted by the Vice Chancellor that in compliance of

the orders of the High Court result of the petitioners

shall be published within one week from today.

In view of the undertaking given by the Vice

Chancellor in presence of his subordinates, the

contempt petition is disposed of.

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