High Court Patna High Court - Orders

Ms/ Maurya Motors Ltd.,Patna vs The State Of Bihar &Amp; Anr. on 22 September, 2010

Patna High Court – Orders
Ms/ Maurya Motors Ltd.,Patna vs The State Of Bihar &Amp; Anr. on 22 September, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                MJC No.3544 of 2009
                        MS/ MAURYA MOTORS LTD.,PATNA
                                        Versus
                           THE STATE OF BIHAR & ANR.
                                      -----------

2 22/09/2010 Heard learned counsel for the parties.

Learned counsel for the petitioner very fairly

submits that the electrical energy has been restored in

terms of the direction of this Court but that is after much

delay and after filing of the contempt application.

The authorities of the respondent Bihar State

Electricity Board are cautioned that in future if matters of

non-compliance of the High Court’s order are brought to

the notice of the Court, there may not be any occasion to

take a lenient view of the matter. Contempt is dropped.

    AMIN/                         (Ajay Kumar Tripathi, J.)