IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2626 of 2010
GYANWATI DEVI -------------Petitioner
Versus
VIJAY LAXMI -----------------Opposite Party.
-----------
4. 28.10.2010 Heard the parties.
From Annexure-A to the show cause filed on behalf of
opposite party no.1 it is evident that final decision against opposite
party no.1 has been taken by the Department.
In that view of the matter, contempt application is finally
disposed of.
The intervener, if so advised, may seek appropriate
remedy before the appropriate forum.
The intervention application stands disposed of.
( T. Meena Kumari, J.)
Sudip ( Shiva Kirti Singh, J. )