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.)