IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2989 of 2007
AMRENDRA JHA
Versus
STATE OF BIHAR & ORS
-----------
3 27-09-2010 Heard the parties.
Learned counsel for the petitioner fairly submits
that pursuant to order of this court the concerned authority has
passed order and since the petitioner was not satisfied with
the order he has already filed a writ petition.
In the facts of the case this contempt application is
disposed of.
( Shiva Kirti Singh, J.)
( Hemant Kumar Srivastava,J)
Naresh