High Court Patna High Court - Orders

Bandana Kumari vs State Of Bihar &Amp; Ors. on 16 March, 2011

Patna High Court – Orders
Bandana Kumari vs State Of Bihar &Amp; Ors. on 16 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                            MJC No.2568 of 2010
                               BANDANA KUMARI .
                                   Versus
                           STATE OF BIHAR & ORS. .
                                -----------

3/ 16/03/2011 Heard learned counsel for the petitioner

and learned counsel for the State.

A show cause has been filed on behalf of

the Opposite Parties.

It appears that the petitioner had moved

the Appellate Tribunal simultaneously and therefore

his representation has been disposed with an

observation that further action in the matter shall

abide by the orders of the Appellate Authority.

The Court finds no infirmity in the order

dated 11.3.2011 calling for interference. Any cause

of action based on any fresh orders of the Appellate

Tribunal obviously shall have to be the subject-

matter of fresh cause of action.

The contempt proceeding stands disposed.

KC                                                ( Navin Sinha, J.)