High Court Patna High Court - Orders

Kumari Kamni vs State Of Bihar & Ors. on 16 September, 2011

Patna High Court – Orders
Kumari Kamni vs State Of Bihar & Ors. on 16 September, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                        MJC No.3157 of 2010
Kumari Kamni, wife of Sri Sashibhusan Mishra, Daughter of Uma Kant
Jha, Resident of Village Seranchak, under Grampanchayat-Lakhminia-
3, Post Lakhminia, P.S. & Block Balia, Dist. Begusarai.
                                               --------- Petitioner
                               Versus
1. State of Bihar.
2. The B.K. Verma, the Principal Secretary, Department of Social
    Welfare, Government of Bihar, Patna.
3. N.Vijay Laxmi, the Director, I.C.D.S., Department of Social
    Welfare, Patna.
4. Sri Atish Chandra, the Commissioner, Munger Division, Munger.
5. Jitendra Srivastava, the District Magistrate, Begusarai.
6. Sita Ram Yadav, the District Panchayat Raj Officer, Begusarai.
7. Lallan Kumar Singh, the District Welfare Officer, Begusarai.
8. Sri Makshud Alam, the Block Development Officer, Balia, Dist.
    Begusarai.
9. Smt. Sudha Srivastava, the Child Development Project Officer,
    Balia, Dist. Begusarai.
10. Smt. Jinnat Khatoon, the Mukhiya, Lakhminia-3, Gram Panchayat,
    P.S. & Block Balia, Dist. Begusarai.
11. Smt. Shila, wife of Umasankar Prasad, Resident of Village
    Seranchak, Gram Panchayat & P.O. Lakhminia-3, P.S. & Block-
    Balia, Dist. Begusarai.
                                -------- Contemnor/Opposite Parties
                            -----------

2 16.09.2011 Heard learned counsel for the parties.

Having regard to the fact that the

appellate authority, the Commissioner, Munger

has already disposed of the appeal filed by

the petitioner on 6.12.2009 vide Annexure-11

to the contempt application, this Court would

not find any merit in this application and

the same is, accordingly, dismissed.

Since the counsel for the State has

also informed this Court that pursuant to the

direction of the appellate authority, the

Collector of the district on remand has
2

passed the necessary order, it would always

be open for the petitioner to take

appropriate step as against the

aforementioned order of the Collector as is

available to him in law.

(Mihir Kumar Jha, J.)
Rsh