IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.621 of 2008
======================================================
Dr. Suresh Kumar
…. …. Petitioner/s
Versus
Tilka Manjhi Bha. Univ.& Ors
…. …. Respondent/s
======================================================
11 28-09-2011 No one appears on behalf of the petitioner.
Learned counsel for the University is present and
files counter affidavit.
Learned counsel for the University submits that this
contempt application has become infructuous.
Since no one appears on behalf of the petitioner, this
application is dismissed for want of prosecution.
(Shailesh Kumar Sinha, J)
Jagdish/-