High Court Patna High Court - Orders

Lala Ratan Kumar vs The State Of Bihar & Ors on 24 August, 2011

Patna High Court – Orders
Lala Ratan Kumar vs The State Of Bihar & Ors on 24 August, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                           MJC No.1610 of 2009
                             Lala Ratan Kumar
                                  Versus
                         The State Of Bihar & Ors
                               -----------

3 24.08.2011 Heard learned counsels for the petitioner and the

State.

A show cause has been filed on behalf of the

State stating therein that the opposite parties have not

disobeyed the order of this Court, as a matter of fact, the

order was passed vide memo no. 46 dated 26th June, 2009

as contained in Annexure-A whereby certain

documents/information were sought from the petitioner

for proceeding further in the matter.

Learned counsel for the petitioner submits that

such information/documents were already annexed with

the writ application filed by the petitioner vide CWJC No.

3018 of 2005.

However, since the matter has remained pending

for want of aforesaid documents/information, it will be

open for the petitioner to supply such

documents/information pursuant to the aforesaid memo

no. 46 dated 26th June, 2009 as contained in Annexure-A

so that further consideration could be made by the

concerned authorities. In case such

information/documents is filed by the petitioner within a

period of two weeks, the same may be considered in
accordance with law expeditiously preferably within a

period of six months on receipt of such

information/documents.

The contempt application accordingly stands

disposed of.

Manish/- ( Shailesh Kumar Sinha,J.)