Patna High Court – Orders
Ramnandan Prasad vs The State Of Bihar &Amp; Ors. on 22 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3152 of 2009
RAMNANDAN PRASAD, S/O- SRI KAILSH PRASAD, RESIDENT OF
VILLAGE- GULNI, POLICE-STATION-KHAMAUL, DISTRICT- NAWADAH : AT
PRESENT POSTED AS DISTRICT MASS EDUCATION OFFICER, SARAN AT CHAPRA :---
PETITIONER.
Versus
1. THE STATE OF BIHAR
2. SHRI ANJANI KUMAR SINGH, THE PRINCIPAL SECRETARY,
DEPARTMENT OF HUMAN RESOURCES DEVELOPMENT
DEPARTMENT, GOVERNMENT OF BIHAR, PATNA : OFFICE
SITUATED IN NEW SECRETARIAT BUILDING, BAILEY ROAD,
PATNA-1
3. SHRI ANIL KUMAR VERMA, THE DIRECTOR (ADMINISTRATION)-
CUM-JOINT SECRETARY HUMAN RESOURCES DEPARTMENT,
GOVERNMENT OF BIHAR, OFFICE SITUATED IN NEW
SECRETARIAT BUILDING BAILEY ROAD, PATNA-1 :---
RESPONDENTS. (CONTEMNOR) OPPOSITE PARTIES.
-----------
2. 22.11.2010. Counsel for the petitioner states that during
the pendency of this contempt application, the order
of this Court dated 03.07.2009 passed in
C.W.J.C.No. 2008 of 2009, Annexure-1 has already
been complied with, in the circumstances, the
contempt application has become infructuous, which
is, accordingly, disposed of.
(V.N.Sinha,J.)
P.K.P.