IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1856 of 2004
MOKHTAR AHMAD
Versus
STATE OF BIHAR & ORS
-----------
3 05/07/2010 In the show cause filed on behalf of the opposite
party it has been categorically stated that pursuant to the
direction of this Court in C.W.J.C. No. 9085 of 2000
necessary payment with interest etc. has been made.
Evidence thereto has been brought on record.
Learned counsel for the petitioner, in absence of
any instruction to the contrary, does not dispute the position.
This contempt application is dismissed as having
become infructuous now.
AMIN (Ajay Kumar Tripathi, J.)