IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2130 of 2010
RAJ KISHORE YADAV
Versus
STATE OF BIHAR & ORS.
-----------
3 30.09.2010 Heard the parties.
2. From the show cause filed on behalf of
Opposite party Nos. 4 & 6, it transpires that considering the
ground realities, a decision was taken on 22nd April, 2010 to
construct the school in question over already available
public land in the village.
3. In our view, no useful purpose will be served
by keeping this contempt application pending. It is finally
disposed of. If the petitioner, who had filed writ petition in
Public Interest, has his further interest in the matter, he may
pursue the case before the authority.
(Shiva Kirti Singh,J.)
AKV/- ( Hemant Kumar Srivastava, J.)