High Court Patna High Court - Orders

Anil Kumar Verma vs The State Of Bihar & Ors on 29 June, 2011

Patna High Court – Orders
Anil Kumar Verma vs The State Of Bihar & Ors on 29 June, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                             MJC No.4908 of 2010
                               Anil Kumar Verma
                                    Versus
                           The State Of Bihar & Ors
                                 -----------

2 29.6.2011 Annexure-B is the order which has been passed

which indicates that some payments have already been made and

certain portion are disputed. If that is so then nothing can be done

in the contempt application. The petitioner may have to explore

such avenue before the appropriate forum for such payment. This

contempt application is dismissed with the above liberty.

RPS                              (Ajay Kumar Tripathi,J.)