IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2146 of 2011
Madan Prasad Vishwakarma
Versus
The State Of Bihar & Ors.
-----------
2. 2.9.2011 Heard learned counsel for the petitioner and the State as
also the learned counsel for the Corporation.
This contempt application has been filed for alleged
disobedience of the order dated 13th of May, 1999 passed in CWJC
No.4129 of 1999. This Court by the aforesaid order directed the
petitioner to present his representation stating the details of his
legitimate dues to the Chief Accounts Officer of the Corporation
within a period of one month. The petitioner filed his representation
on 18.12.2000. However, the petitioner with reference to letter vide
Memo No.3369 dated 30th of October, 2009 was reminded of the
previous letter of the Corporation for furnishing the relevant details
with regard to the date of his birth. The petitioner in reply to that
submitted his reply on 27th of May, 2010.
Learned counsel appearing for the Corporation submitted
that the contempt application has been filed after long long delay
and as such, this contempt application cannot be entertained.
Considering the submissions of the parties, this contempt
application need not proceed further. The same is, accordingly,
dismissed.
PNM (Shailesh Kumar Sinha, J.)