IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.5207 of 2010
Bharat Prasad
Versus
The Bihar State Electricity Board & ors.
----------------------------------
2. 8.11.2011 Heard learned counsel for the petitioner and the
opposite party-Board.
A show cause has been filed on behalf of opposite party
no.2 stating therein that the order of this Court has been complied
with by passing an appropriate order, as contained in Annexure A
and necessary payment has been made.
Since the order of this Court has been complied with,
this contempt application need not proceed further. The same
stands disposed of.
It is made clear that this Court has not expressed any
opinion on the merits of the claims.
PNM (Shailesh Kumar Sinha, J.)