IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.5170 of 2010
======================================================
Nagendra Pd. Sinha
…. …. Petitioner/s
Versus
Bhojpuri Academy & Ors
…. …. Respondent/s
======================================================
Appearance :
For the Petitioner/s : Mr. Lakshmi Kant Tiwary, Advocate
For the Respondent/s : Mr. Ravinder Kr. Chaubey, SC 8
======================================================
7 14-11-2011 Pursuant to our order dated 3.11.2011, the Director,
High Education, Government of Bihar, Patna is personally present
in Court. He has also filed a show cause explaining the reasons
why show cause could not be filed within two weeks in
compliance of order dated 12.10.2011. There may be good
reasons for delay in filing of the show cause but there is absolutely
no good reason why no instruction was given to learned SC 8 even
for seeking adjournment. In contempt matters, the authorities are
required to be more alert and prompt. However, in the facts of the
case, further personal appearance of the Director is dispensed with.
From the show cause filed on behalf of the State and its
officials, it transpires that against the order of the Division Bench
contained in Annexure- 1 dated 20.7.2010, a Special Leave
Petition has been filed in the Supreme Court vide diary no.27300
of 2011. The date of filing of the SLP is not mentioned in the show
Patna High Court MJC No.5170 of 2010 (7) dt.14-11-2011
2
cause. However, since this contempt petition is pending since
16.12.2010, it is expected that the concerned respondents shall
take required steps to expedite the hearing of the SLP for the
purpose of admission or stay. For that, four weeks time is granted.
Put up this matter after four weeks. The case shall
retain its position in the list.
(Shiva Kirti Singh, J)
(Shivaji Pandey, J)
sk