IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1678 of 2010
Rimjhim Kumari & Ors. .
Versus
State Of Bihar & Ors. .
with
MJC No.1682 of 2010
Baidyanath Chaudhary .
Versus
State Of Bihar & Ors. .
with
MJC No.1683 of 2010
Vinod Kumar Sah .
Versus
State Of Bihar & Ors. .
with
MJC No.1685 of 2010
Manish Kumar .
Versus
State Of Bihar & Ors. .
with
MJC No.1712 of 2010
Santosh Kumar .
Versus
State Of Bihar & Ors. .
-----------
02. 13.07.2011 All these Contempt Applications arise out of the
Order, dated 18.01.2010, passed in C.W.J.C. No. 13283
of 2008, whereby Respondent, District Magistrate,
Sitamarhi was directed to allot some other Middle
School, Primary School or Block Schools to the
concerned Gram Panchayats and persons, who were
terminated, were directed to be adjusted in those
Schools.
Counsels, appearing for the petitioners, submit
that direction given in the Writ Application has duly been
2
complied. All terminated persons, like, petitioners, as
well as petitioners, have been adjusted against those
posts.
As the direction of this Court has already been
complied, all these Contempt Applications are disposed
of.
(Mridula Mishra, J.)
SKM