IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3712 of 2009
SHANKER SINGH & ORS.
Versus
THE STATE OF BIHAR & ORS.
-----------
2. 25.01.2011. This contempt application was filed
on 25.11.2009 alleging non-compliance of the
orders of this Court dated 29.07.2009 passed
in C.W.J.C.No. 10444 of 2005 and other
analogous matters, Annexure-1. Against the
order dated 29.07.2009 private respondents,
interveners filed L.P.A. No. 1274, 1346 of
2009 which was dismissed under order dated
18.02.2010. State-respondents have not
preferred any L.P.A. against the order dated
29.07.2009 yet they have not chosen to
comply with the said order even after passage
of more than 1 ½ years of the issue of the
said order.
Considering the aforesaid submission
as also the fact that the L.P.A. preferred
against the order 29.07.2009 was dismissed
about a year back, I direct the Collector,
Gopalganj to report compliance of the order
dated 29.07.2009 on or before 7th of
February, 2011, failing which he should
-2-
appear in this Court on 10th of February,
2011.
Put up on 10th of February, 2011
maintaining its position in the same list.
(V.N.Sinha,J.)
P.K.P.