IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2663 of 2010
Bhudeo Prasad Yadav @ Bhudeo Yadav
Versus
State Of Bihar & Ors.
-----------
03. 20.07.2011 Heard learned counsel for the petitioner and
the State.
A show cause has been filed on behalf of the
State.
Learned counsel for the State submits that the
order of this court has been complied with and necessary
payments have been paid to the petitioner.
In view of the above, this contempt application
need not proceed further and the same stands disposed
of.
Jagdish/ ( Shailesh Kumar Sinha, J.)