IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.444 of 2010
JAGDISH MISHRA S/O LATE RAMDEO MISHRA R/O VILL.- PADOUTI,
P.S.- BHAGWANPUR, DISTT.- KAIMUR AT BHABUA
Versus
1. THE STATE OF BIHAR, THROUGH THE CHIEF SECRETARY, NAMELY
ANUP MUKHERJEE
2. THE DISTRICT MAGISTRATE-CUM-COLLECTOR, KAIMUR AT
BHABUA, NAMELY MAYANK BARBARE S/O NOT KNOWN
3. THE DISTRICT PANCHAYAT RAJ OFFICER, KAIMUR AT BHABUA
NAMELY MD. GUFRAN AHMAD (IN-CHARGE)
4. THE BLOCK DEVELOPMENT OFFICER, BHABUA BLOCK, DISTT.-
KAIMUR (BHABUA) NAMELY RAMESH PRASAD DIWAKAR
5. THE ACCOUNTANT GENERAL, BIHAR (A & E), BIHAR, PATNA NAMELY
I.S.D. DHARIWAL
6. THE TREASURY OFFICER, BHABUA, DISTT.- KAIMUR (BHABUA)
NAMELY, RAM BABU SINGH (R.B.SINGH)
-----------
4 17.09.2010 Heard learned counsels for the petitioner and the
State.
A show cause has been filed on behalf of the opposite
parties.
Learned counsel appearing for the opposite party-
State submits that the order of the Court dated 20th May, 2009
passed in C.W.J.C. No. 6383 of 2009 directing the respondent
no.2, who was the District Magistrate, Kaimur to dispose of
the representation of the petitioner has been complied with as
the representation of the petitioner was considered and the
same was disposed of by a reasoned order as per the memo no.
490 dated 19.06.2010 with a copy to the petitioner vide
Annexure-C to the show cause.
Considering the above, since the order of the Court
has been complied with this contempt application need not
proceed further and the same accordingly stands disposed of.
Manish/- ( Shailesh Kumar Sinha,J.)