High Court Patna High Court - Orders

Anil Kumar vs The State Of Bihar & Ors. on 13 July, 2011

Patna High Court – Orders
Anil Kumar vs The State Of Bihar & Ors. on 13 July, 2011
                     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