IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2228 of 2009
BAIDYANATH MAHTO.
Versus
THE STATE OF BIHAR & ORS.
With
MJC No.2234 of 2009
MUKHAR PASWAN & ANR.
Versus
THE STATE OF BIHAR & ORS.
With
MJC No.2235 of 2009
AJIT JHA.
Versus
THE STATE OF BIHAR & ORS.
With
MJC No.2236 of 2009
MAHENDRA CHOUDHARY.
Versus
THE STATE OF BIHAR & ORS.
With
MJC No.2237 of 2009
NIRAS CHOUDHARY.
Versus
THE STATE OF BIHAR & ORS.
-----------
04/ 24-09-2010 Learned counsel for the petitioner wants to
pursue four out of five contempt matters which are
tagged together. He wants to withdraw MJC No.2234 of
2009 in which a show cause has been filed that the
petitioners were contacted by the authorities and they
were not aware that any contempt matter has been filed
on their behalf. This is said to have been given by the so-
called petitioners in writing. We would consider the
prayer for withdrawal on the next date.
In view of submission advanced on behalf of
the State that a large number of contempt application
2
numbering more than 40, all of similar nature, from
District of Samastipur have been filed by the same
counsel who appears on behalf of petitioners in these
cases and apprehension expressed that the process of this
court is being abused by filing contempt applications for
ulterior purpose, we have requested learned Advocate
General to get the real facts enquired into and verified in
respect of subject matter as well as petitioners of several
MJC cases whose list has been furnished by learned
counsel for the State and is available on the record of
MJC No.2228 of 2009.
Learned Advocate General has prayed that
some larger time may be required to get the enquiry
completed in view of impending Assembly Elections.
In that view of the matter, let these cases be
listed under the same heading after four month.
Let copy be given to learned counsel for the
State.
(Shiva Kirti Singh, J.)
BKS/pn (Hemant Kumar Srivastava, J.)