IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.876 of 2011
KAUSHAL KISHORE TRIPATHI .
Versus
THE STATE OF BIHAR & ORS. .
-----------
2 22.6.2011 This application has been filed for initiating a
proceeding of contempt against the Opposite party for
disobeying the direction of this Court dated
21.6.2010 passed in CWJC No. 12422 of 2009 and
analogous cases.
The Opposite party has given assurance to the
Court that as soon as recommendation of the
Commission for the post of selected candidate is made
available, the process of appointment will be
completed within a month The recommendation of the
Bihar Staff Selection Commission has been submitted
on 1.2.2011 but till date appointment letters have not
been issued in favour of the petitioner.
No show cause has been filed on behalf of
the Opposite party. The matter relating to
appointment of Motor Vehicles Inspector is pending
since 1991. In between 1991-2011 not a single post
of Motor Vehicles Inspector has been filled.
Counsel for the petitioner submits
intentionally the Opposite party is delaying/lingering
the matter for not issuing appointment letter to the
2
petitioner.
Let this matter be listed on 29.6.2011,
retaining its position.
In the meantime, Opposite no. 3 must file his
show cause, indicating that the appointment letters
have already been issued in favour of the petitioner.
In case appointment letter will not be issued, the
Opposite party no.3 will remain physically present in
court on that date.
( Mridula Mishra, J.)
A. Kumar