High Court Patna High Court - Orders

Awadh Kishore Kumar vs The State Of Bihar &Amp; Ors. on 19 January, 2011

Patna High Court – Orders
Awadh Kishore Kumar vs The State Of Bihar &Amp; Ors. on 19 January, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                               MJC No.3726 of 2009
                               AWADH KISHORE KUMAR .
                                      Versus
                            THE STATE OF BIHAR & ORS. .
                                   -----------

4/ 19/01/2011 Heard learned counsel for the petitioner and

the opposite parties.

From the tenor of the order on the writ

petition it is apparent that the petitioner was in extreme

haste for disposal of his application and did not even

desire to let the Court go through the contents of the

application. He only sought a direction for disposal of the

representation by respondent No.4.

Learned counsel for the State from the show

cause submits that the respondent No.4 was not

statutorily competent to decide issues and therefore he

has forwarded the matter to the competent authority for

decision on 6.1.2009.

In the entirety of the matter, this Court is not

satisfied that the present is a fit case to proceed further

in contempt jurisdiction.

The proceedings stand disposed.

KC                                            ( Navin Sinha, J.)