Patna High Court – Orders
Uday Kumar Singh vs The State Of Bihar &Amp; Ors. on 3 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3529 of 2009
UDAY KUMAR SINGH .
Versus
THE STATE OF BIHAR & ORS. .
-----------
2. 3.11.2010 In view of the fact that the order on the writ
petition has been modified in L.P.A. No. 1554 of 2009,
applying the doctrine of merger, the order of the writ
Court no more exists and therefore the contempt
application is disposed as infructuous.
Any grievance with regard to non-
compliance can only be against the order of Division
Bench in terms of the directions contained therein.
P. Kumar ( Navin Sinha, J.)