IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3261 of 2009
1. RAM NANDAN SINGH S/O LATE BABU LAL SINGH VILL-
BERHNA, P.S. BARH, DISTT. PATNA
Versus
1. BIHAR STATE BOARD OF RELIGIOUS TRUST, VIDYAPATI
MARG, PATNA THROUGH ITS PRESIDENT KISHOR KUNAL
2. TULSI DAS GOSWAMIN S/O LATE DUBRI GOSWAMI R/O
B.H. COLONY, P.S. AGAMKUAN, DISTT. PATNA
-----------
02. 06.04.2011 In view of the show cause and details of calculation
given for payment already made to the petitioner, the contempt
application is dismissed.
If there is any error in the accounting and the details
which have been furnished to the petitioner and communicated
earlier, he is not precluded from demonstrating that variation
before the Administrator of Bihar State Board of Religious
Trusts. It goes without saying that the discrepancy, if
established, will have to be reconciled otherwise the issue will
be allowed to rest.
rkp ( Ajay Kumar Tripathi, J.)