IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.647 of 2011
Subedar Chaturvedi .
Versus
The State Of Bihar & Ors. .
-----------
4. 03.08.2011 Learned counsel for the petitioner from Annexure A
and A/1 to the show cause submits that orders have been
passed promoting him to the Senior Selection Grade and Super
Selection Grade but the orders are silent on the aspect of
monetary benefits specifically directed by the Court. It is next
submitted that no decision has been taken on his claim for
promotion to the post of Assistant Engineer as apparent from
Annexure-C to the show cause.
Prima facie, the Court is satisfied that the opposite
parties have flouted the order of the Court.
Counsel for the State submits that the process of
consideration for the post of Assistant Engineer was going on.
Procedural compliance can be no defence in a
contempt proceeding.
If by the next date the order is not fully complied with
in totality, the opposite party no. 4 is directed to remain
present in person to show cause why charges be not framed
against him.
There is part compliance of the order. List at the
same position after eight weeks.
P. Kumar ( Navin Sinha, J.)