High Court Patna High Court - Orders

Bijay Kumar Singh vs Sumit Kumar Singh on 9 September, 2011

Patna High Court – Orders
Bijay Kumar Singh vs Sumit Kumar Singh on 9 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 E P No 1 of 2010
                                Bijay Kumar Singh
                                      Versus
                               Sumit Kumar Singh
                                     -----------

13 09.09.2011 It appears vide Memo No 6392 dated 19.07.2011 issued

from the Registry of this Court pursuant to order of this Court dated

15.07.2011, all the documents, that were referred by both the parties

and were summoned, were asked to be sent to this Court in original.

This was sent to the District Election Officer, Jamui (District

Collector). In response thereto what has been received is only the

document, as referred to by the petitioner, and not the documents as

sought by the respondent.

Issue show cause to the District Election Officer, Jamui

as to why he be not held guilty for contempt of this Court and

punished accordingly for not complying with the order of this Court.

The documents, as called by the respondent, a list which

has already been supplied, should reach this Court within one week

on receipt of the order in the office of the District Election Officer,

Jamui alongwith show cause, if any.

The order of this Court may be communicated through

FAX at the cost of the respondent.

List this case on 23rd of September, 2011 under the same

heading.

     M.E.H./                                   (Navaniti Prasad Singh)