Patna High Court – Orders
Nika Devi vs The State Of Bihar &Amp; Ors on 9 July, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1421 of 2009
NIKA DEVI, WIFE OF LATE JAGDISH PRASAD DEO
RESIDENT OF VILLAGE AND P.O. POHATTIBELA, P.S.
GHANSHYAMPUR, DISTRICT DARBHANGA.
Versus
1. THE STATE OF BIHAR
2. SRI ANJANI KUMAR SINHA, THE SECRETARY CUM
COMMISISONER PRIMARY AND ADULT
EDUCAITON/DEPTT. GOVT. OF BIHAR, PATNA.
3. SRI AASOTOSH, THE DIRECTOR PRIMARY EDUCATION
DEPTT. GOVT. OF BIHAR, PATNA.
4. SRI PRAN MOHAN THAKUR, THE DISTRICT MAGISTRATE,
DARBHANAGA.
5. THE NASIRUDDIN THE DISTRICT PROVIDENT FUND
OFFICER, DARBHANGA.
6. RAM CHANDRA MANDAL, THE DISTRICT
SUPERINTENDENT OF EDUCATION DARBHANGA.
7. THE BINOD KUMAR SHARMA THE DIVISIONAL
EDUCATION OFFICER, BIRAUL CUM DRAWING AND
DISBURSING OFFICER, MIDDLE SCHOOL, POLI,
DARBHANGA.
8. MR. I.P.S. DHARIWAL THE ACCOUNTANT GENERAL,
BIHAR, PATNA.
-----------
03. 09.07.2010 Counsel for the petitioner states that during
the pendency of the contempt application orders of this
court has been complied with and retrial dues of the
husband of the petitioner has been paid, in the
circumstances, the contempt application has become
infructusous, which is disposed of.
Rajesh/ ( V. N. Sinha, J.)