High Court Patna High Court - Orders

Rajendra Prasad vs The Union Of India &Amp; Ors. on 9 February, 2011

Patna High Court – Orders
Rajendra Prasad vs The Union Of India &Amp; Ors. on 9 February, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   MJC No.3395 of 2009

           RAJENDRA PRASAD, SON OF SRI SHIV BARAN GOND,
           RESIDENT OF VILLAGE- DHANRAJ CHHAPRA, P.S. RANI
           TALAB KANPA, P.O. SAIDABAD, DISTRICT- PATNA.
                                                 .. PETITIONER.
                                       Versus
            1. THE UNION OF INDIA THROUGH ITS MINISTRY HUMAN
               RESOURCES DEPARTMENT, GOVERNMENT OF INDIA,
               NEW DELHI.
            2. SRI AWADHESH KUMAR MAHTO IN SHORT SRI A.KI.
               MAHTO, PRINCIPAL JAWAHAR NAVODAYA
               VIDAYALAYA AT BIKRAM, P.S. BIKRAM, PATNA.
                                                 ... OPPOSITE PARTIES.
                                     -----------

8. 09.02.2011 From the supplementary show-cause filed on

behalf of the Principal, Jawahar Navodaya Vidyalaya,

Bikram, Patna dated 09.2.2011 it is evident that the order

of the High Court has been complied with but belatedly.

Accordingly, the contempt petition is disposed

of granting liberty to the petitioner to apply for

compensation if he so desires.

 Ibrar/-                                                ( V. N. Sinha, J.)