IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.417 of 2011
Anil Kumar
Versus
The State Of Bihar & Ors.
-----------
5 13.7.2011 From the report submitted by the office, we
are satisfied that the contempt application is
maintainable as MJC.
Learned counsel for the State prays for one
week time to seek instruction whether the order
contained in Annexure-1 has been complied or not and,
if that has not been complied, a show cause must be filed
to explain the non- compliance.
Put up under the same heading after one
week amongst first ten cases.
(Shiva Kirti Singh, J.)
(Shivaji Pandey, J.)
sk