High Court Patna High Court - Orders

Lal Babu Singh vs The State Of Bihar & Ors. on 9 November, 2011

Patna High Court – Orders
Lal Babu Singh vs The State Of Bihar & Ors. on 9 November, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Miscellaneous Jurisdiction Case No.3359 of 2010
               Lal Babu Singh , S/O- SHANKAR SINGH, RESIDENT OF VILLAGE-
               OLIPUR, P.O. KHAWAJEPUR, P.S. YADOPUR, DISTT. GOPALGANJ
               :--PETITIONER.
                                                   Versus
               1. The State Of Bihar
               2. SRI A.K. CHAUHAN, THE COMMISSIONER, SARAN AT
               CHAPRA.
               3. SRI BALA MURDAN DE, THE COLLECTOR, GOPALGANJ,
               4. SRI ANSHUMAN MALI, THE ADDITIONAL COLLECTOR,
               GOPALGANJ AT GOPALGANJ.
               5. SRI A.K.JHA, DEPUTY COLLECTOR, ESTABLISHMENT
               SECTION AT GOPALGANJ, DISTT. GOPALGANJ.
               6. SRI JAWALA PRASAD SINGH, THE CIVL SURGEON CUM
               CHIEF MEDICAL OFFICER, GOPALGANJ.
               7. MD. ANWARUL HAQUE, THE DISTRICT MALARIYA OFFICER,
               GOPALGANJ, DISTT. GOPALGANJ. ;--OPPOSITE PARTIES.
                                      ----------------------------------

with
Miscellaneous Jurisdiction Case No.4783 of 2011
Nand Kishore Singh, S/O- SRI RAGHUNATH SINGH, RESIDENT OF
VILLAGE- P.O. JHIRWA, P.S. UCHKAGAON, DISTT. GOPALGANJ :–
PETITIONER.

Versus

1. The State Of Bihar

2. SRI S.M. RAZOO COMMISSIONER SARAN AT CHAPRA, GOVT.
OF BIHAR.

3. SRI PANKAJ KUMAR COLLECTOR, GOPALGANJ, DISTT.
GOPALGANJ.

4. SRI VIJAY PRATAP SINGH, ADDITIONAL COLLECTOR,
GOPALGANJ.

5. SRI ARUNATH CHANDRA VERMA, ESTABLISHMENT DEPUTY
COLLECTOR, DISTT. GOPALGANJ, BIHAR.

6. SRI PRAMOD KUMAR NAZARAT DEPUTY COLLECTOR,
DISTT. GOPALGANJ, BIHAR ;—OPPOSITE PARTIES.

———————————-

10. 09.11.2011. Heard learned counsel for the petitioners

and the State.

2. Petitioners in both the applications

having been included in the present panel are not

satisfied with the position on which they have been

included. They are at liberty to challenge their

position in the panel in accordance with law or

they should wait for their turn for appointment as
2

per their position in the said panel.

3. With the observation aforesaid, both

the contempt petitioners are disposed of.

P.K.P.                           (V.N.Sinha,J.)