IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3981 of 2011
Md. Shahnawaj Khan
Versus
The State Of Bihar & Ors
-----------
2 03.11.2011 In this contempt application, no show cause
has been filed as yet. Learned counsel appearing for the
opposite parties prays for four weeks time.
Four weeks time is granted to file show
cause putting on record the documents with regard to
the compliance of the orders of this Court. In case the
order of this Court has not been complied with till the
filing of the contempt application, the deponent of the
show cause shall also explain the reasons for the delay.
He shall also show cause as to why cost of this litigation
may not be realized from the pocket of the concerned
authority who may be found responsible for non-
compliance of the order of this Court in time.
Put up this case after four weeks.
It is made clear that, if it is found that the
petitioner has filed a frivolous contempt application,
and/or no contempt is made out in the case, this Court
may consider awarding cost against the petitioner also
for filing frivolous application in this Court.
Arvind/ ( J.N. Singh, J.)