IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2435 of 2009
SHASHI KALA SHARMA WIFE OF SHRI SARYUG PRASAD
SHARMA, RESIDENT OF S.N. SINGH ROAD, MOHALLA-
KHANJARPUR, P.S. BARARI, DISTRICT-PETITIONER
Versus
1. THE STATE OF BIHAR
2. MADAN MOHAN JHA, COMMISSIONER-CUM-SECRETARY
DEPARTMENT OF HUMAN RESOURCES DEVELOPMENT
GOVERNMENT OF BIHAR, PATNA.
3. M.P. KUMAR, DIRECTOR, SECONDARY EDUCATION,
BIHAR, PATNA.
4. ASHA SINHA, PRINCIPAL RAJKIYA BALIKA UCHCH
VIDALAYA, BHAGALPUR
5. PARVAWATI KUMARI, REGIONAL DEPUTY DIRECTOR,
BHAGALPUR ZONE BHAGALPUR
MADHUSUDAN PASWAN, DISTRICT EDUCATION OFFICER,
BHAGALPUR................................... OPP. PARTIES
5 18-8-2010
Pursuant to order passed on 11-8-2010, the Director,
Secondary Education, Bihar Patna, opposite party no.3 is personally
present in court along a banker’s cheque dated 16-8-2010 in favour of
Smt. Shashi Kala Sharma, the petitioner. That account payee cheque is
for Rs. 9,02,907/- ( rupees nine lakh two thousand nine hundred seven).
According to learned counsel for the petitioner the said amount of the
aforesaid cheque is towards arrears of salary of the petitioner which was
required to be paid under the orders of the writ court. According to
learned counsel for the State now the order of the writ court stands fully
complied with. Learned counsel for the petitioner has accepted the
aforesaid cheque for handing it over to the petitioner. In token of
having received the cheque he has signed in the margin of today’s order
sheet.
In view of aforesaid development this contempt petition is
disposed of.
Naresh ( Shiva Kirti Singh, J.)
2