High Court Patna High Court - Orders

Sita Ram Sah vs State Of Bihar &Amp; Ors. on 19 April, 2011

Patna High Court – Orders
Sita Ram Sah vs State Of Bihar &Amp; Ors. on 19 April, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                           MJC No.2378 of 2010
           Sita Ram Sah son of Late Bhaglu Sah, resident of village Chichari
           Kanungo, P.S. Raj Nagar, District Madhubani
                                   Versus
           1. The State Of Bihar
           2. The Bihar State Scheduled Caste Co-operative Development
              Corporation Ltd., Malyanil Bhawan, Budha Colony, Patna
           3. Shri Prabhakar Kumar Sah, Administrator- cum- Managing
              Director, Bihar State Scheduled Caste Co-operative Development
              Corporation Ltd., Malyanil Bhawan, Budha Colony, Patna
           4. Shri R.B. Singh, District Executive Officer, Darbhanga
                                  -----------

02/ 19.04.2011 Counsel for the petitioner states that during the

pendency of the contempt petition, orders of the High

Court dated 26.11.2009 passed in C.W.J.C. No. 16104 of

2009 has been complied with.

In the circumstances, prayer made in the

contempt petition has become infructuous, which is,

accordingly, disposed of.

      Arjun/                                          ( V. N. Sinha, J.)