Patna High Court – Orders
Kailash Singh vs The State Of Bihar & Ors. on 6 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.5199 of 2010
Kailash Singh son of Late Dhanraj Singh, Resident of village
Koyladewa, Tola- Semri bari, P.S. Phulwaria District Gopalganj
Versus
1. The State Of Bihar
2. Shailesh Kumar Das son of Not known. Deputy Collector Land
Reforms, Hathua, District Gopalganj
-----------
02/ 06.07.2011 Counsel for the petitioner states that during the
pendency of the contempt petition, orders of the High
Court dated 18.1.2010 passed in C.W.J.C. No. 18253 of
2009 has been complied with.
In view of the statement made by the counsel for
the petitioner, this contempt petition is disposed of.
Arjun/ ( V. N. Sinha, J.)