High Court Patna High Court - Orders

Md. Shahnawaj Khan vs The State Of Bihar & Ors on 3 November, 2011

Patna High Court – Orders
Md. Shahnawaj Khan vs The State Of Bihar & Ors on 3 November, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                             MJC No.3981 of 2011
                              Md. Shahnawaj Khan
                                    Versus
                           The State Of Bihar & Ors
                                 -----------

2 03.11.2011 In this contempt application, no show cause

has been filed as yet. Learned counsel appearing for the

opposite parties prays for four weeks time.

Four weeks time is granted to file show

cause putting on record the documents with regard to

the compliance of the orders of this Court. In case the

order of this Court has not been complied with till the

filing of the contempt application, the deponent of the

show cause shall also explain the reasons for the delay.

He shall also show cause as to why cost of this litigation

may not be realized from the pocket of the concerned

authority who may be found responsible for non-

compliance of the order of this Court in time.

Put up this case after four weeks.

It is made clear that, if it is found that the

petitioner has filed a frivolous contempt application,

and/or no contempt is made out in the case, this Court

may consider awarding cost against the petitioner also

for filing frivolous application in this Court.

    Arvind/                           ( J.N. Singh, J.)