High Court Jharkhand High Court

Lakhi Gope vs State Of Jharkhand & Ors on 7 March, 2011

Jharkhand High Court
Lakhi Gope vs State Of Jharkhand & Ors on 7 March, 2011
                          IN THE HIGH COURT OF JHARKHAND AT RANCHI

                                  Contempt Case (Civil) No. 24 of 2010

                         Lakhi Gope                                      ... ... Petitioner
                                                 -V e r s u s -
                         State of Jharkhand and others                 .. ... Respondents
                                        ...


              CORAM: -     HON'BLE MRS. JUSTICE POONAM SRIVASTAV

              For the Petitioner        Mr. A. Mishra, Advocate.
              For the Respondent :

     07/07.03.2011

It is submitted by learned counsel for the petitioner that the
order of this Court has already been complied with and therefore, no fruitful
purpose would be served in keeping this proceeding pending.

Considering the aforesaid facts, this proceeding for contempt
is hereby dropped.

(Poonam Srivastav, J.)
RC