IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2440 of 2010
JWALA PRASAD SHARMA
Versus
STATE OF BIHAR & ORS.
-----------
3 10.12.2010 The stand of the opposite party i.e. secretary of the
Bihar Sanskrit Siksha Board as well as the Special Director
Secondary Education, Bihar, Patna is sufficient to indicate that
they are adamant not to comply the direction of this Court, despite
specific direction in the writ application and direction in the
similar matters in earlier cases by the High Court as well as
interim order in the similar order passed by the Apex Court .Their
action is contemptuous.
Let this matter be listed in the next week
In the mean time order of this must be complied. In
case of non compliance of this order action must be taken against
the officer concerned.
They are also directed to remain present in Court.
( Mridula Mishra, J.)
Namita