IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3726 of 2009
AWADH KISHORE KUMAR .
Versus
THE STATE OF BIHAR & ORS. .
-----------
4/ 19/01/2011 Heard learned counsel for the petitioner and
the opposite parties.
From the tenor of the order on the writ
petition it is apparent that the petitioner was in extreme
haste for disposal of his application and did not even
desire to let the Court go through the contents of the
application. He only sought a direction for disposal of the
representation by respondent No.4.
Learned counsel for the State from the show
cause submits that the respondent No.4 was not
statutorily competent to decide issues and therefore he
has forwarded the matter to the competent authority for
decision on 6.1.2009.
In the entirety of the matter, this Court is not
satisfied that the present is a fit case to proceed further
in contempt jurisdiction.
The proceedings stand disposed.
KC ( Navin Sinha, J.)