Patna High Court – Orders
Rajaiyada Khatoon vs State Of Bihar &Amp; Ors. on 16 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA MJC No.1041 of 2010 RAJAIYADA KHATOON, W/O LATE MD. HUSNAIN ANSARI, R/O VILLAGE - BATHUA BALITOLA, P.S - MANJNAGARH, DISTRICT- GOPALGANJ. Versus 1. THE STATE OF BIHAR THROUGH (MR. ANJANI KUMAR SINGH SON OF NOT KNOWN) THE PRINCIPAL SECRETARY, HUMAN RESOURCES DEPARTMENT, GOVT. OF BIHAR, PATNA. 2. MR. ASHUTOSH, DIRECTOR PRIMARY EDUCATION, BIHAR, PATNA. SON OF NOT KNOWN, 3. MR. RAJESH DAMIYAN KUJUER,REGIONAL DEPUTY DIRECTOR OF EDUCATION, CHAPRA. SON OF NOT KNOWN. 4. MR. KULDIP NARAYAN , THE DISTRICT MAGISTRATE, GOPALGANJ. SON OF NOT KNOWN. 5. MR.MADAN MOHAN PRASAD , THE DIRECTOR PROVIDENT FUND , BIHAR, PATNA. SON OF NOT KNOWN. 6. MR. RAKESH KUMAR CHAUDHARY,THE DISTRICT SUPERINTENDENT OF EDUCATION,GOPALGANJ. SON OF NOT KNOWN. 7. MR. ABHAY KUMAR,THE DISTRICT PROVIDENT FUND OFFICER, GOPALGANJ. SON OF NOT KNOWN. 8. MR. AJAY KUMAR SINGH, THE RANGE OFFICER OF EDUCATION, BARAULI, GOPALGANJ. SON OF NOT KNOWN. 9. MR. NAGENDRA CHAUDHARY,THE TREASURY OFFICER, GOPALGANJ. SON OF NOT KNOWN. 10. MR. ABUL HASAN ANSARI, THE HEADMASTER, UPGRADE MIDDLE SCHOOL, MAHAMADPUR, BARAULI, GOPALGANJ. SON OF NOT KNOWN. -----------
02. 16.09.2010 Learned counsel for the petitioner files a slip
stating therein to the effect that the order has been complied
with and as such, this contempt application need not proceed
further.
In view of the above, since the order has been
complied with, this contempt application need not proceed
further and the same stands disposed of.
Jagdish/ ( Shailesh Kumar Sinha, J.)