High Court Patna High Court - Orders

Mokhtar Ahmad vs State Of Bihar &Amp; Ors on 5 July, 2010

Patna High Court – Orders
Mokhtar Ahmad vs State Of Bihar &Amp; Ors on 5 July, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                MJC No.1856 of 2004
                                MOKHTAR AHMAD
                                        Versus
                              STATE OF BIHAR & ORS
                                      -----------

3 05/07/2010 In the show cause filed on behalf of the opposite

party it has been categorically stated that pursuant to the

direction of this Court in C.W.J.C. No. 9085 of 2000

necessary payment with interest etc. has been made.

Evidence thereto has been brought on record.

Learned counsel for the petitioner, in absence of

any instruction to the contrary, does not dispute the position.

This contempt application is dismissed as having

become infructuous now.

    AMIN                            (Ajay Kumar Tripathi, J.)