High Court Patna High Court - Orders

Niras Choudhary vs The State Of Bihar &Amp; Ors on 24 September, 2010

Patna High Court – Orders
Niras Choudhary vs The State Of Bihar &Amp; Ors on 24 September, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  MJC No.2228 of 2009
                                 BAIDYANATH MAHTO.
                                          Versus
                             THE STATE OF BIHAR & ORS.
                                            With
                                  MJC No.2234 of 2009
                               MUKHAR PASWAN & ANR.
                                          Versus
                             THE STATE OF BIHAR & ORS.
                                            With
                                  MJC No.2235 of 2009
                                        AJIT JHA.
                                          Versus
                             THE STATE OF BIHAR & ORS.
                                            With
                                  MJC No.2236 of 2009
                               MAHENDRA CHOUDHARY.
                                          Versus
                             THE STATE OF BIHAR & ORS.
                                            With
                                  MJC No.2237 of 2009
                                  NIRAS CHOUDHARY.
                                          Versus
                             THE STATE OF BIHAR & ORS.
                                        -----------

04/ 24-09-2010 Learned counsel for the petitioner wants to

pursue four out of five contempt matters which are

tagged together. He wants to withdraw MJC No.2234 of

2009 in which a show cause has been filed that the

petitioners were contacted by the authorities and they

were not aware that any contempt matter has been filed

on their behalf. This is said to have been given by the so-

called petitioners in writing. We would consider the

prayer for withdrawal on the next date.

In view of submission advanced on behalf of

the State that a large number of contempt application
2

numbering more than 40, all of similar nature, from

District of Samastipur have been filed by the same

counsel who appears on behalf of petitioners in these

cases and apprehension expressed that the process of this

court is being abused by filing contempt applications for

ulterior purpose, we have requested learned Advocate

General to get the real facts enquired into and verified in

respect of subject matter as well as petitioners of several

MJC cases whose list has been furnished by learned

counsel for the State and is available on the record of

MJC No.2228 of 2009.

Learned Advocate General has prayed that

some larger time may be required to get the enquiry

completed in view of impending Assembly Elections.

In that view of the matter, let these cases be

listed under the same heading after four month.

Let copy be given to learned counsel for the

State.

(Shiva Kirti Singh, J.)

BKS/pn (Hemant Kumar Srivastava, J.)