IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3544 of 2009
MS/ MAURYA MOTORS LTD.,PATNA
Versus
THE STATE OF BIHAR & ANR.
-----------
2 22/09/2010 Heard learned counsel for the parties.
Learned counsel for the petitioner very fairly
submits that the electrical energy has been restored in
terms of the direction of this Court but that is after much
delay and after filing of the contempt application.
The authorities of the respondent Bihar State
Electricity Board are cautioned that in future if matters of
non-compliance of the High Court’s order are brought to
the notice of the Court, there may not be any occasion to
take a lenient view of the matter. Contempt is dropped.
AMIN/ (Ajay Kumar Tripathi, J.)