IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.228 of 2010
AKBAR ALI S/O LATE ALI SHER R/O VILL- TETARIA, P.S. BIHIA,
DISTT. BHOJPUR
Versus
1. THE STATE OF BIHAR
2. K. SANTHIL KUMAR, CHIEF EXECUTIVE OFFICER PATNA
MUNICIPAL CORPORATION, BUDH MARG, PATNA
3. SRI RABINDRA KUMAR, THE EXECUTIVE OFFICER PATNA WATER
BOARD, PATNA
4. SRI RABINDRA KUMAR, CHIEF ENGINEER PATNA WATER BOARD,
PATNA
-----------
4 04.10.2010 Heard learned counsels for the petitioner and the
opposite party Corporation.
A show cause has been filed on behalf of the
opposite party-Corporation stating therein to the effect
that the order of the Court has been complied with and
necessary orders have been issued as contained in
Annexure-B to the show cause.
Learned counsel for the petitioner submits that
since the aforesaid order is not correct the petitioner
proposes to challenge the same in appropriate proceeding.
The contempt application accordingly stands
disposed of.
Manish/- ( Shailesh Kumar Sinha,J.)