In the High Court of Jharkhand at Ranchi
Cont Case (C ) No.263 of 2011
Kangres Rana ..........................................Petitioner
VERSUS
State of Jharkhand and another.......... Opposite Parties
CORAM: HON'BLE MR. JUSTICE R.R.PRASAD
For the Petitioner : Mr. S.K.Deo
For the Opp.Parties :J.C to G.P.III
5/ 15.7.11
. Learned counsel appearing for the State submits that upon
representation filed by the petitioner, the District Superintendent of Education,
Deoghar has passed an order whereby he found that the petitioner is entitled to
have honorarium for the period from 4.1.2011 to 31.3.2011.
As against this, learned counsel appearing for the petitioner
submits that the petitioner is entitled to have honorarium for the period from
February, 2010 to December, 2010.
Since in terms of the order passed by this Court, decision has
already been taken by the opposite party no.2, no case of contempt is made out and
hence, this contempt petition is dismissed.
However, the petitioner would be at liberty to move before an
appropriate forum if he is aggrieved by the order passed by the opposite party no.2.
( R.R.Prasad, J.)
ND/