IN THE HIGH COURT OF JUDICATURE AT PATNA MJC No.3462 of 2010 Neeraj Kumar & Ors. Versus The State Of Bihar & Ors. -----------
3 18.10.2011 Heard learned counsels for the petitioners and
the State.
A show cause has been filed on behalf of the
opposite party nos. 1 to 5 stating therein that the order of
the Court has been complied with and necessary payments
have been made.
Learned counsel for the petitioners submits that
the aforesaid payment which has been received by the
petitioner no.1 has been deposited in the account of
petitioner nos. 2, 3 & 4.
In view of the submissions and the show cause, I
am not inclined to proceed further in the matter. However,
if any further amount is found admissible, the same may
also be paid accordingly.
The MJC application accordingly stands disposed
of.
Manish/- ( Shailesh Kumar Sinha,J.)