High Court Patna High Court - Orders

Rajendra Chaudhary vs State Of Bihar &Amp; Ors on 1 December, 2010

Patna High Court – Orders
Rajendra Chaudhary vs State Of Bihar &Amp; Ors on 1 December, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    MJC No.1242 of 2010
           1. RAJENDRA CHAUDHARY S/O SRI HRIDAY CHAUDHARY R/O
           VILL. AND P.O.- SITAUABAD, P.S. SIMRI BAKHTIYAR PUR, DISTT.-
           SAHARSA
                                  Versus
           1. THE STATE OF BIHAR
           2. SRI INDRAJEET SAXENA, CHIEF ENGINEER WATER
           RESOURCES DEPTT., PURNEA
           3. SRI AJAY NAYAK, COMMISSIONER-CUM-SECRETARY WATER
           RESOURCES DEPTT., OLD SECRETARIAT, PATNA
           4. THE SUPERINTENDING ENGINEER CANAL CIRCLE, PURNEA
           5. THE EXECUTIVE ENGINEER, IRRIGATION DIVISION PURNEA
           6. THE JOINT SECRETARY WATER RESOURCES DEPTT., OLD
           SECRETARIAT, PATNA
           7. THE ADDITIONAL SECRETARY GOVT. OF BIHAR, WATER
           RESOURCES DEPTT., OLD SECRETARIAT, PATNA
           8. THE DEPUTY SECRETARY, WATER RESOURCES DEPTT. OLD
           SECRETARIAT, PATNA
                                          -----------

2. 1.12.2010 Heard learned counsel for the petitioner

and the State.

In the nature of the order, and considering

the submissions from the show cause stated to have

been filed on 16.9.2010 by the Opposite Parties, this

Court is not persuaded to proceed further in the

contempt proceeding as on the own showing of the

respondents they are processing matters in

accordance with law. The Court only expects them

to act expeditiously.

The proceeding stands disposed.

P. Kumar                                                      (Navin Sinha, J.)