High Court Patna High Court - Orders

Ram Briksha Roy vs State Of Bihar & Ors. on 13 July, 2011

Patna High Court – Orders
Ram Briksha Roy vs State Of Bihar & Ors. on 13 July, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA

                  MISCELLANEOUS JURISDICTION CASE No.2058 of 2010

         ====================================================

RAM BRIKSHA ROY, SON OF SRI RAM LOCHAN RAY, RESIDENT OF VILLAGE –
GAURA, P.S. NANPUR, DISTRICT – SITAMARHI. ……………. PETITIONER.

Versus

1. THE STATE OF BIHAR.

2. SRI MANOJ KUMAR VERMA, DISTRICT SUPERINTENDENT OF EDUCATION,
SITAMARHI. ………….. OPPOSITE PARTIES.
====================================================
With

MISCELLANEOUS JURISDICTION CASE No.2059 of 2010
====================================================

1. SANDEEP KUMAR, SON OF SRI RATNESHWAR PRASAD SINGH, RESIDENT OF
VILLAGE – MORSAND, P.S. RUNNI SAIDPUR, DISTRICT – SITAMARHI.

2. VIRENDRA KUMAR, SON OF SRI MITHULAL SAH, RESIDENT OF VILLAGE –

GAURIGAMA, P.S. RUNNI SAIDPUR, DISTRICT – SITAMARHI.

3. PRIYANKA KUMARI, DAUGHTER OF SRI KAPIL MANDAL, RESIDENT OF
VILLAGE MORSAND, P.S. RUNNI SAIDPUR, DISTRICT – SITAMAHRI.

Versus

1. THE STATE OF BIHAR.

2. SRI MANOJ KUMAR VERMA, DISTRICT SUPERINTENDENT OF EDUCATION,
SITAMARHI. ………… OPPOSITE PARTIES.
====================================================
With

MISCELLANEOUS JURISDICTION CASE No.2060 of 2010
====================================================
NIRMALA, WIFE OF SRI ASHOK KUMAR THAKUR, RESIDENT OF VILLAGE –
JANIPUR, TOLE, KHOPI, P.S. NANPUR, DISTRICT – SITAMARHI. ….. PETITIONER.

Versus

1. THE STATE OF BIHAR.

2. SRI MANOJ KUMAR VERMA, DISTRICT SUPERINTENDENT OF EDUCATION,
SITAMARHI. …………. OPPOSITE PARTIES.
====================================================

03/ 13.07.2011 Considering the show cause filed on behalf of

District Superintendent of Education, Sitamarhi, O.P.

No. 2, which indicates that the direction of this Court

issued in C.W.J.C. No. 5402 of 2008 and analogous

cases including C.W.J.C. Nos. 13411 of 2008 and 13581
2

of 2008 has duly been complied.

Accordingly, these contempt applications are

disposed of.

DKS/                        ( Mridula Mishra, J.)