IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1253 of 2010
SMT. SHANTI DEVI W/O LATE MAHESH MAHTO
RESIDING AT NEAR B.N.R. TRAINING SCHOOL,
P.S. SULTANGANJ, DISTT.- PATNA
Versus
1. THE STATE OF BIHAR
2. SRI C.K. MISHRA, COMMISSIONER-CUM-
PRINCIPAL SECRETARY HEALTH AND FAMILY
WELFARE DEPARTMENT, GOVERNMENT OF
BIHAR, PATNA
3. SRI BHANU PRATAP SHARMA,
COMMISSIONER-CUM-PRINCIPAL SECRETARY
FINANCE DEPARTMENT, GOVERNMENT OF
BIHAR, PATNA
-----------
02. 16.09.2010 Heard learned counsel for the petitioner, Board
and Government Advocate No. IV appearing for the State.
Learned counsel for the petitioner submits that
the order has not been complied with. On the other hand,
learned counsel for the Opposite Party submits that on
perusal of the order as contained in Annexure- 3, it
would appear that the representation of the petitioner
was considered and disposed of by a reasoned order. As
such, the contempt application need not proceed further.
Learned counsel for the petitioner submits that
the Board has passed the order arbitrarily since the
payments are being made by pick and chose.
Be that as it may, if the petitioner is aggrieved
by the order passed by the authority, it will be open for
the petitioner to assail the same in accordance with law.
In view of the above, since the order has been
2
complied with, this contempt application need not
proceed further and the same stands disposed of.
Jagdish/ ( Shailesh Kumar Sinha, J.)