High Court Patna High Court - Orders

Satish Chandra Choudhary vs The State Of Bihar & Ors on 12 October, 2011

Patna High Court – Orders
Satish Chandra Choudhary vs The State Of Bihar & Ors on 12 October, 2011
                             IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Miscellaneous Jurisdiction Case No.1803 of 2011
                         SATISH CHANDRA CHOUDHARY, SON OF LATE KAMAL
                         NARAYAN       CHOUDHARY,            RESIDENT     OF    VILLAGE
                         BHAWANIPUR, P.S. SAKARI, DISTRICT MADHUBANI.
                                                Versus
                    1.   THE STATE OF BIHAR, THROUGH SRI MANOJ KUMAR
                         SRIVASTAVA, THE PRINCIPAL SECRETARY, PANCHATI
                         RAJ DEPARTMENT, GOVERNMENT OF BIHAR, PATNA.
                    2.   SMT. ANARO DEVI, CHAIRMAN, ZILA PARISHAD,
                         MADHUBANI.
                    3.   SRI OM PRAKASH RAI, DEPUTY DEVELOPMENT
                         COMMISSIONER CUM CHIEF EXECUTIVE OFFICER, ZILA
                         PARISHAD, MADHUBANI.
                    4.   THAT SRI PRADEEP KUMAR GOAIL, SON OF NOT KNOWN,
                         AT PRESENT WORKING IN THE OFFICE OF ZILA
                         PARISHAD, MADHUBANI.
                                                 -----------------

05. 12.10.2011 In compliance of the order of the High

Court dated 11.10.2010, Annexure-1 request of the

petitioner for appointment on the post of Head Clerk

has been rejected by the Deputy Development

Commissioner cum Chief Executive Officer, Zila

Parishad, Madhubani under order dated 24.09.2011

relying on the provisions contained in Service

Condition Rules, 1964 ignoring the guidelines issued

by the Government under resolution dated

14.07.1981.

The contempt petition is disposed of

granting liberty to the petitioner to challenge the

order dated 24.09.2011.

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