Patna High Court – Orders
Md. Masood Alam vs State Of Bihar &Amp; Ors. on 1 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1055 of 2010
MD. MASOOD ALAM, son of Late Wizual Haque
resident of village PO Daulatpur, PS Arrah Muffasil,
District Bhojpur ..... Petitioner
Versus
1. STATE OF BIHAR through the Chief Secretary,
Government of Bihar Sri Anup Mukherjee
2. The D G of Police Bihar, Patna Sri Neel Mani
3. The Home Secretary Government of Bihar, Patna Sri
Amir Subhani ......Opp.Parties
-----------
04- 1/12/2010 Heard learned counsel for the parties. This
application under Article 215 of the Constitution of India
has been preferred for the alleged non-compliance of the
order dated 17.4.2007 (Annexure 1), passed in CWJC No.
14985 of 2005. The contemners have placed on record their
show-cause, wherein it is stated that the order in question
has been complied with, a position duly acknowledged by
learned counsel for the petitioner.
2. This application is accordingly disposed of.
mrl ( S K Katriar )