IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1633 of 2011
ABDUL QAYUM ANSARI
Versus
THE STATE OF BIHAR & ORS
-----------
02 27-04-2011 Issue notice to Opp.Party no.4 to show cause as to
why contempt proceeding be not initiated against him for non-
compliance of the order dated 2.12.2010 passed in
C.W.J.C.No.19522 of 2010, for which requisites etc. must be filed
by ordinary process as well as by registered cover with A/D within
a period of ten days, failing which this application shall stand
rejected as against him without further reference to a Bench.
List this case either after service of notice on
Opp.Party no.4 or after his appearance, whichever is earlier.
NKS/- ( Rakesh Kumar,J.)