IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3318 of 2008
MADHU SUDAN PRASAD
Versus
THE STATE OF BIHAR & ORS
-----------
2 17.01.2011 Heard learned counsel for the petitioner
and the respondent State.
A show cause has been filed on behalf of
the respondent no. 3 stating therein to the effect that the
order of this court has been complied with and necessary
orders have been passed as per memo no. 13368(s) dated
19.11.2009.
Since the order has been complied with,
this contempt application need not proceed further and
the same is accordingly disposed of.
However, it will be open for the petitioner
to assail the order as contained in Annexure-A, if so
advised.
Amrendra/- (Shailesh Kumar Sinha,J.)