IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1239 of 2010
Pramod Kumar Singh
Versus
State Of Bihar & Ors
-----------
4 26.09.2011 Heard learned counsels for the petitioner and the
State.
A show cause has been filed on behalf of the
opposite party no.3.
Learned counsel appearing for the State submits
that on perusal of the decision vide memo no. 5 dated 12th
February, 2009 as contained in Annexure-5, it appears
that the case of the petitioner was considered along with
others, however the petitioner was found not eligible, as
such, he could not be selected for appointment as
explained in paragraph 6 of the order.
Considering the submissions and the show
cause, since the order of the Court has been complied
with, the contempt application need not proceed further
and the same accordingly stands disposed of.
Manish/- ( Shailesh Kumar Sinha,J.)