IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.4098 of 2009
1. MD. SALIMUDDIN S/O LATE NASEERUDDIN R/O MOH-
KHALILPURA, P.S- DANAPUR, DISTT- PATNA
2. SHYAM NANDAN PRASAD GUPTA S/O LATE CHHATHU SAH
R/O VILL- DHIKRA, P.S- PHULWARISHARIF, DISTT- PATNA
Versus
1. THE STATE OF BIHAR
2. SHRI VIVEK KUMR SINGH FATHER'S NAME NOT KNOWN TO
THE PETITIONER, THE PRINCIPAL SECRETARY, DEPARTMENT
OF ART, CULTURE AND YOUTH, BIHAR, PATNA
3. SHRI MAHA SHANKAR MISHRA, FATHER'S NAME NOT KNOWN
TO THE PETITIONER THE DEPUTY SECRETARY, DEPARTMENT
OF ART, CULTURE AND YOUTH, BIHAR, PATNA
4. SHRI MAHA SHANKAR MISHRA, FATHER'S NAME NOT KNOWN
TO THE PETITIONER, THE INCHARGE DIECTOR, DIRECTORATE
OF ARCHEOLOGY, BIHAR, PATNA
-----------
03. 07.03.2011 In compliance of the orders of this Court dated 6.8.2009,
Annexure-1 the Principal Secretary, Art Culture and Youth, Bihar,
Patna has passed order no.14 dated 3.3.2011, Annexure-A to the show
cause, whereunder claim of the petitioner for regularization has been
rejected on the ground that he failed to complete 240 days every year
in the preceding five years from the cut off date i.e. 11.12.1990 as
provided in paragraph 3(i) of circular letter dated 16.3.2006. Counsel
for the petitioner, however submits that no such requirement is
provided in paragraph-3(i) of circular letter dated 16.3.2006.
Aforesaid aspect of the matter can be better appreciated
when petitioner will challenge order dated 3.3.2011, Annexure-A.
This contempt application is, accordingly, disposed of with liberty to
the petitioner to challenge order dated 3.3.2011 by filing another writ
petition.
(V.N. Sinha, J.)
Rajesh/
-2-