IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26140 of 2010
JAISAR PRASAD & ORS.
Versus
THE STATE OF BIHAR & ANR.
-----------
5 15.09.2010 With the supplementary counter
affidavit filed on behalf of opposite
party no.3, a memo of charge in Form ‘Ka’
issued under the signature of the
District Magistrate, Nalanda has been
annexed as Annexure-D series. From the
memo of charge it appears that in spite
of knowledge of the orders of this Court,
the then Block Supply Officer,
Ekangersarai had proceeded with the sale
of wheat and he did not bring to the
notice of the District Magistrate,
Nalanda the order of this Court in this
regard.
Issue notice to Shri Siyaram Rajak,
the then Block Supply Officer,
Ekangersarai, presently posted as Block
Supply Officer, Fatehpur Block, Gaya
through the office of the District
Magistrate, Gaya to show cause as to why
a contempt proceeding may not be
initiated against him and why he should
2
not be punished for disobedience of the
orders of this Court. He shall file show
cause in this case within three weeks.
Put up after three weeks.
B.T. (J. N. Singh, J.)