IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1610 of 2009
Lala Ratan Kumar
Versus
The State Of Bihar & Ors
-----------
3 24.08.2011 Heard learned counsels for the petitioner and the
State.
A show cause has been filed on behalf of the
State stating therein that the opposite parties have not
disobeyed the order of this Court, as a matter of fact, the
order was passed vide memo no. 46 dated 26th June, 2009
as contained in Annexure-A whereby certain
documents/information were sought from the petitioner
for proceeding further in the matter.
Learned counsel for the petitioner submits that
such information/documents were already annexed with
the writ application filed by the petitioner vide CWJC No.
3018 of 2005.
However, since the matter has remained pending
for want of aforesaid documents/information, it will be
open for the petitioner to supply such
documents/information pursuant to the aforesaid memo
no. 46 dated 26th June, 2009 as contained in Annexure-A
so that further consideration could be made by the
concerned authorities. In case such
information/documents is filed by the petitioner within a
period of two weeks, the same may be considered in
accordance with law expeditiously preferably within a
period of six months on receipt of such
information/documents.
The contempt application accordingly stands
disposed of.
Manish/- ( Shailesh Kumar Sinha,J.)