IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2064 of 2010
NEERAJ KUMAR MINOR .
Versus
STATE OF BIHAR & ORS. .
-----------
3/ 16/03/2011 In view of the statement made in paragraph-
3 of the show cause that the result of the petitioner
has been published and forwarded to the petitioner’s
college by registered post on 18.6.2010 along with the
provisional mark-sheet as also the migration certificate
indicating that the petitioner with roll code-3103,
No.10078 has been declared ‘pass’ in the Science
Category, 1st Division that a total marks of 311, there
is no occasion to proceed any further in the contempt
jurisdiction.
The contempt proceedings stand disposed.
KC ( Navin Sinha, J.)