IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2840 of 2010
1. SANJAY KUMAR S/O LATE KALI SINGH R/O VILL. AND P.S.- FATEHPUR,
DISTT.- GAYA (PETITIONER)
Versus
1. THE STATE OF BIHAR
2. MR. AJAY NAYAK, THE COMMISSIONER AND SECRETARY, WATER
RESOURCES DEPARTMENT, GOVT. OF BIHAR, SINCHAI BHAWAN, PATNA
3. MR. DEBI RAJAK, THE ENGINEER-IN-CHIEF, WATER RESOURCES
DEPARTMENT, SINCHAI BHAWAN, PATNA
4. MR. RAJENDRA MAHTO, THE CHIEF ENGINEER, WATER RESOURCES
DEPARTMENT, GOVT. OF BIHAR, BHAGALPUR
5. SURENDRA PRASAD SINGH, THE SUPERINTENDING ENGINEER, WATER
WAYS CIRCLE, JAMUI
6. GAJENDRA CHOUDHARY, THE EXECUTIVE ENGINEER, WATER WAYS
DIVISION, SHEKHPURA
-----------
4/ 20/04/2011 Learned counsel for the opposite parties
submits that he has no instructions with regard to the
show cause.
Learned counsel for the petitioner submits
that this Court had noticed that the petitioner was
working on daily wages on the post of Jeep driver for
over ten years. The Court did not believe the contention
of the opposite parties that there was no sanctioned
post of a Jeep driver for such long years and how a
vehicle came to be purchased by the opposite parties
without a sanctioned post of a Jeep driver.
The order-sheet of the case reflects a sorry
state of affairs. Even imposition of costs does not
appear to have woken up the opposite parties to their
responsibilities to assist the Court in timely
dispensation of justice.
2
Let the Opposite Party No.4, the Chief
Engineer, Water Resources Department, Government of
Bihar, Bhagalpur appear in person to show cause why
charges be not framed against him for deliberately
flouting the orders of this Court.
List at the same position in the same list on
4.5.2011.
KC ( Navin Sinha, J.)