High Court Patna High Court - Orders

Madhu Kumari vs The State Of Bihar & Ors on 30 August, 2011

Patna High Court – Orders
Madhu Kumari vs The State Of Bihar & Ors on 30 August, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            MJC No.538 of 2009
                               Madhu Kumari
                                  Versus
                         The State Of Bihar & Ors
                               -----------

5 30.08.2011 Heard learned counsels for the petitioner and the State.

This application is for initiating a proceeding of contempt

for the alleged disobedience of the order dated 17 th May, 2004

passed in CWJC No. 6226 of 2001.

It is submitted that in the aforesaid writ application a

counter affidavit was filed on behalf of the State in which it was

stated that the petitioner being a married daughter was not entitled

for the appointment on compassionate ground.

This Court directed the respondents to pass a final order

with respect to the entitlement of the petitioner within a period of

three weeks.

It is submitted that no order has been passed, and as

such, the authority concerned has committed the contempt of

Court.

It appears that the present contempt application has

been filed on 17th February, 2009 after much delay without any

valid justification. Moreover, in case no such order was passed, it

was open for the petitioner to take the appropriate recourse of law

at the material time.

In this view of the matter, I am not inclined to initiate the

proceeding of contempt. However, in case no final order has been

filed as yet, the same may be passed.

The application accordingly stands disposed of.

    Manish/-                                ( Shailesh Kumar Sinha,J.)