Patna High Court – Orders
Murlidhar Sah vs The State Of Bihar &Amp; Ors on 22 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1832 of 2008
MURLIDHAR SAH SON OF LATE RAM DAYAL SHAL
RESIDENT OF VILLAGE KANHAULI, P.S. MAHUA
DISTRICT VAISHALI.
Versus
THE STATE OF BIHAR & ORS
-----------
4 22/09/2010 In light of the direction passed in C.W.J.C. No.
14186 of 2005, an order dated 29th July, 2009 has been
brought on record. If the petitioner is not satisfied with
the said order, he has remedy in law.
This contempt application is dismissed with the
above liberty.
AMIN/ (Ajay Kumar Tripathi, J.)