IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.700 of 2010
PROF. TIRTHNATH MISHRA
Versus
THE STATE OF BIHAR & ORS.
-----------
5 04.10.2010 Heard learned counsels for the petitioner
and the opposite party no.3.
A show cause has been filed on behalf of the
opposite party no.1 stating therein to the effect that the
order of the Court has been complied with and necessary
payments have been made as indicated in paragraphs 3 &
4 of the show cause.
In view of the above, since the order of the Court
has been complied with the contempt application need not
proceed further and the same accordingly stands disposed
of.
Manish/- ( Shailesh Kumar Sinha,J.)