IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.164 of 2011
Rajendra Pd.
Versus
The State Of Bihar & Ors.
----------------------------------
04/ 19.08.2011 In compliance of the order of the High
Court, the District Magistrate and the Sub-Divisional
Officer, Nawada are present.
It is submitted by them that for enforcing
order dated 9.4.2005 and 17.4.2007 passed by the
Sub-Divisional Officer and the District Magistrate,
Nawada, a certificate proceeding has been initiated
against the Divisional Forest Officer, Nawada, who
challenged those two orders before this Court by
filing writ petition, but in the writ petition no stay has
been granted, as such, the warrant of arrest shall be
executed against the Divisional Forest Officer,
Nawada or payment shall be made to the petitioner
within a period of two weeks from today.
Put up after two weeks maintaining its
position under the same heading.
In the event by the adjourned date warrant
of arrest is not executed/ payment made, both the
2
District Magistrate and the Sub-Divisional Officer,
Nawada shall again appear before this Court on the
adjourned date.
Arjun/ ( V. N. Sinha, J.)