High Court Patna High Court - Orders

Ram Lakhan Matho vs The State Of Bihar & Ors. on 14 September, 2011

Patna High Court – Orders
Ram Lakhan Matho vs The State Of Bihar & Ors. on 14 September, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Miscellaneous Jurisdiction Case No.622 of 2011
                                  Ram Lakhan Matho
                                          Versus
                              The State Of Bihar & Ors.
                             ----------------------------------

3 14.9.2011 The Principal Secretary, P.H.E.D. and Joint Secretary,

P.H.E.D. i.e. opposite party nos. 2 and 3 are present in person.

Additional show cause has now been filed on their behalf bringing on

record notification no. 559 dated 2.9.2011 contained in Annexure-A

to both the show cause.

Though the Court is not happy with the wordings of the

notification, as pointed out by the petitioner but taking a holistic view

of the matter and taking into consideration that what was granted by

the Court earlier by virtue of the writ order has now been sanctioned

in favour of the petitioner, the matter is allowed to rest.

In view of above the contempt application is dropped.

The personal appearances of both the opposite parties are

hereby dispensed with directing them to be more careful in future in

matters of complying the High Court orders.

(Ajay Kumar Tripathi, J.)
RPS