High Court Patna High Court - Orders

Shekhar Kumar Sharma vs The State Of Bihar & Ors on 10 August, 2011

Patna High Court – Orders
Shekhar Kumar Sharma vs The State Of Bihar & Ors on 10 August, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Miscellaneous Jurisdiction Case No.2527 of 2011
                   Shekhar Kumar Sharma, son of late Nand Lal Sharma, resident of
                   Mohalla Puraniganj (Chhoti Mirjapur), P.S. Kasim Bazar, P.O. &
                   District Munger.
                                                                 ...Petitioner
                                               Versus
                   1. The State Of Bihar through Principal Secretary, Water
                       Resources Development Department, Government of Bihar,
                       Patna, namely, Sri Deepak Kumar son of not known to the
                       petitioner.
                   2. Sri Narayan Paswan, son of not known to the petitioner, the
                       Director Under Ground Water Investigation, Bhagalpur
                   3. Sri Shiv KumarTiwari, son of not known to the petitioner, the
                       Deputy Director Under Ground Water Investigation, Bhagalpur
                   4. Sri Kuldeep Narayan son of not known to the petitioner, the
                       District Magistrate-cum-Controller, Munger.
                   5. Sri Rajesh Kumar, son of not known to the petitioner, the Sub-
                       Divisional Officer-cum-Building Controller Officer, Sadar,
                       Munger
                   6. Sri Shiv Kumar Tiwari, son of name not known to the petitioner,
                       the Executive Engineer, Under Ground Water Investigation
                       Officer, Munger
                   7. Sri Rajesh Kumar, son of not known to the petitioner, the
                       Assistant Engineer, Under Ground Water Investigation Officer,
                       Munger
                   8. Sri Bhanu Prakash Singh, son of not known to the petitioner,
                       the Executive Officer, Municipal Corporation, Munger
                                                                 ...Opposite Parties
                                              ----------

For the Petitioner: Mr. Ambrish Kumar Jha, Advocate
For the State : A.C. to G.A. X

——–

04/ 10.08.2011 Heard learned counsel for the petitioner and learned

counsel for the opposite parties.

2. This petition has been filed by the petitioner for

initiating a proceeding of contempt against the opposite parties for

violation of the order of this Court dated 17.08.2010 passed in

C.W.J.C. No. 1195 of 2010, by which the authority concerned was

directed to decide the appeal filed by the petitioner on its own merit in

accordance with law expeditiously, preferably within a period of six

months from the date of filing of the appeal.
2

3. Learned counsel for the opposite parties files a show

cause stating that the said order has already been complied and his

clients tender unqualified and unconditional apology for the delay

caused in disposal of the said appeal.

4. Accordingly, this petition is disposed of.

( S. N. Hussain, J.)
MPS/