Patna High Court – Orders
Raj Narayan Singh vs The State Of Bihar & Anr. on 20 October, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.4636 of 2010
Raj Narayan Singh
Versus
The State Of Bihar & Anr.
----------------------------------
2. 20.10.2011 Heard learned counsel for the petitioner, the State and
the Regional Provident Fund Commissioner.
Learned counsel for the petitioner submits that the order
of this Court has been complied with.
Mr. R.S. Pradhan, learned Senior Counsel appearing for
the Regional Provident Fund Commissioner submits that this
contempt application deserves to be dismissed.
Considering the submissions of the parties, this
contempt application need not proceed further. The same stands
disposed of.
PNM (Shailesh Kumar Sinha, J.)