High Court Patna High Court - Orders

Bijay Kumar Mishra & Anr. vs The State Of Bihar & Ors. on 18 July, 2011

Patna High Court – Orders
Bijay Kumar Mishra & Anr. vs The State Of Bihar & Ors. on 18 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                           MJC No.3908 of 2009
                        Bijay Kumar Mishra & Anr.
                                  Versus
                        The State Of Bihar & Ors.
                               -----------

5 18.07.2011 Heard learned counsels for the petitioner, the

State and the University.

A show cause has been filed on behalf of the

University stating therein that the order of the Court has

been complied with and necessary order has been passed

by order dated 07.07.2011 as contained in Annexure-1 to

the show cause.

Learned counsel for the petitioner submits that

although the order has been passed, however, the same is

not correct, and as such, petitioner proposes to assail the

same in an appropriate proceeding.

Be that as it may, since the order of the Court

has been complied with, this contempt application need

not proceed and the same accordingly stands disposed of.

    Manish/-                                 ( Shailesh Kumar Sinha,J.)