High Court Patna High Court - Orders

Vinod Kumar Sah vs State Of Bihar & Ors. on 13 July, 2011

Patna High Court – Orders
Vinod Kumar Sah vs State Of Bihar & Ors. on 13 July, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       MJC No.1678 of 2010
                                     Rimjhim Kumari & Ors. .
                                                 Versus
                                      State Of Bihar & Ors. .
                                                   with
                                      MJC No.1682 of 2010
                                     Baidyanath Chaudhary .
                                                 Versus
                                      State Of Bihar & Ors. .
                                                   with
                                      MJC No.1683 of 2010
                                         Vinod Kumar Sah .
                                                 Versus
                                      State Of Bihar & Ors. .
                                                   with
                                      MJC No.1685 of 2010
                                           Manish Kumar .
                                                 Versus
                                      State Of Bihar & Ors. .
                                                   with
                                      MJC No.1712 of 2010
                                          Santosh Kumar .
                                                 Versus
                                      State Of Bihar & Ors. .
                                              -----------

02. 13.07.2011 All these Contempt Applications arise out of the

Order, dated 18.01.2010, passed in C.W.J.C. No. 13283

of 2008, whereby Respondent, District Magistrate,

Sitamarhi was directed to allot some other Middle

School, Primary School or Block Schools to the

concerned Gram Panchayats and persons, who were

terminated, were directed to be adjusted in those

Schools.

Counsels, appearing for the petitioners, submit

that direction given in the Writ Application has duly been
2

complied. All terminated persons, like, petitioners, as

well as petitioners, have been adjusted against those

posts.

As the direction of this Court has already been

complied, all these Contempt Applications are disposed

of.

(Mridula Mishra, J.)
SKM