Patna High Court – Orders
Reeta Devi vs The State Of Bihar & Ors on 17 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1632 of 2011
Reeta Devi
Versus
The State Of Bihar & Ors
-----------
2. 17.08.2011 Heard learned counsel for the petitioner
and the State.
Having considered the statement made in
the show cause more particularly in Paragraph-6,
the Court is satisfied that no ground is made out for
proceeding in the contempt jurisdiction.
The application stands disposed.
P. Kumar ( Navin Sinha, J.)