IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.4742 of 2010
Kumari Sweta
Versus
The State Of Bihar & Ors.
----------------------------------
2. 09.11.2011 In this contempt application, no
show cause has been filed as yet. Learned
counsel appearing for the opposite parties
prays for four weeks time.
Four weeks time is granted to file
show cause putting on record the documents
with regard to the compliance of the orders
of this Court. In case the order of this
Court has not been complied with till the
filing of the contempt application, the
deponent of the show cause shall also explain
the reasons for the delay. He shall also show
cause as to why cost of this litigation may
not be realized from the pocket of the
concerned authority who may be found
responsible for non-compliance of the order
of this Court in time.
Put up this case after four weeks.
It is made clear that, if it is
found that the petitioner has filed a
frivolous contempt application, and/or no
contempt is made out in the case, this Court
2
may consider awarding cost against the
petitioner also for filing frivolous
application in this Court.
BT (J. N. Singh, J.)