High Court Patna High Court - Orders

Dinesh Kumar Sharma vs The State Of Bihar & Ors on 21 June, 2011

Patna High Court – Orders
Dinesh Kumar Sharma vs The State Of Bihar & Ors on 21 June, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 MJC No.1064 of 2009
                              DINESH KUMAR SHARMA
                                         Versus
                            THE STATE OF BIHAR & ORS
                                       -----------

4 21.6.2011 It is surprising that after four weeks time

was granted to the State on 23.3.2011 to report the

compliance of order dated 14.5.2008, a review petition

seeking review of the order dated 14.5.2008 is said to

have been filed by the State authorities on 20.6.2011.

However, in order to give a chance to the

State, this contempt application is adjourned for a further

period of four weeks. Either an order should be made

available by that date to show that some interim

protection has been granted to the State or else the order

dated 14.5.2008 should be complied in the meantime.

Put up under the same heading after four

weeks.

(Shiva Kirti Singh, J.)

(V. Nath, J. )
sk