IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.5259 of 2010
JAGDEO PD .
Versus
THE STATE OF BIHAR & ORS. .
-----------
3/ 22/06/2011 Heard learned counsel for the petitioner and
the opposite parties.
This Court had directed consideration of the
case of the petitioner for grant of A.C.P. benefits in light
of the reliance placed on certain orders of this Court.
Once the opposite parties have considered the
case of the petitioner in light of the judgements and
have distinguished his case from the applicability of
those judgements, the scrutiny thereof cannot be held
further in contempt jurisdiction. Whether the
distinction sought to be made on behalf of the opposite
parties from the judgements relied upon by the
petitioner are matters which can more appropriately be
enquired, investigated and considered in a fresh writ
petition only.
The contempt application stands disposed.
KC ( Navin Sinha, J.)