High Court Patna High Court - Orders

Rajesh Kumar Yadav vs State Of Bihar &Amp; Ors. on 30 March, 2011

Patna High Court – Orders
Rajesh Kumar Yadav vs State Of Bihar &Amp; Ors. on 30 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    MJC No.934 of 2010
           1. RAJESH KUMAR YADAV S/O CHABILA PRASAD YADAV R/O VILL.-
           MAHARANI BHOPATPUR, BANBIRWA, P.S.- KOTWA, DISTT.- EAST
           CHAMPARAN
                             Versus
           1. THE STATE OF BIHAR
           2. DISTRICT COLLECTOR, EAST CHAMPARAN, MOTIHARI, BIHAR
           NAMELY NARMDESHWAR LAL
           3. THE BLOCK DEVELOPMENT OFFICER, KOTWA, EAST CHAMPARAN,
           BIHAR NAMELY MD. RASHID HUSSAIN
           4. THE MUKHIYA OF GRAM PANCHAYAT RAJ, MAHARANI BHOPAT,
           UNDER BLOCK KOTWA, EAST CHAMPARAN NAMELY UMRAWATI
           DEVI
           5. THE SARPUNCH, GRAM KACHAHARI PANCHAYAT RAJ, MAHARANI
           BHOPAT, UNDER BLOCK KOTWA, EAST CHAMPARAN SARDA DEVI
                                          -----------

02. 30.03.2011 In compliance of the orders of this Court dated 31.8.2009,

Annexure-1 Block Development Officer, Kotwa, East Champaran has

passed order dated 25.5.2010, which is at page 34 of the show cause

filed on behalf of opposite party no.3, whereunder it has been held that

petitioner was never appointed as Panchayat Secretary of Gram

Kutchery, Maharai Bhopat Gram Panchayat.

It is submitted by the counsel for the petitioner that order

dated 25.5.2010 has been passed without taking into account the

appointment letter issued to the petitioner and the joining submitted by

him.

The contempt petition is, accordingly, disposed of granting

liberty to the petitioner to challenge order dated 25.5.2010 in the light

of the contents of appointment letter and the joining submitted by him

by filing another writ petition.

( V. N. Sinha, J.)
Rajesh/