High Court Patna High Court - Orders

Dhanushdhari Prasad Chaudhary vs The State Of Bihar & Ors on 2 September, 2011

Patna High Court – Orders
Dhanushdhari Prasad Chaudhary vs The State Of Bihar & Ors on 2 September, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Miscellaneous Jurisdiction Case No.3657 of 2008
                                     Dhanushdhari Prasad Chaudhary
                                                    Versus
                                       The State Of Bihar & Ors
                                       ----------------------------------

04. 02.09.2011 Heard learned counsel for the petitioner and the

State.

A show cause has been filed on behalf of the

Opposite Party No. 3 stating therein that the order has been

complied by passing the order vide Memo No. 1974 dated

04.06.2011 dated 4th of June 2011.

Learned counsel for the petitioner submits that

the order has been complied with after long delay. As such,

they continued to ignore the order of this court.

In reply, learned counsel for the Opposite Party

submits that on perusal of the documents annexed to the show

cause, it would appear that all endeavor was made to pass

orders after considering all the relevant documents after

collecting from different offices.

Since the order has been complied with, this

contempt application need not proceed further and the same

stands disposed of.

However, the authority has taken long time to

pass the order, the show cause be accepted on payment of cost

of Rs. 1000/- to be deposited with the Patna High Court,

Legal Aid Committee within a period of four weeks.

Jagdish                                         ( Shailesh Kumar Sinha, J.)