IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2404 of 2011
Ram Niwash Tripathi, S/o Late Sheo Murat Tripathi, R/o Village +
Post- Akhlaspur, P.S.- Bhabha, Distt.- Kaimur at Bhabhua
Versus
1. The State Of Bihar
2. Bihar State Co-operative Marketing Union Ltd. (Biscomaun) West
Gandhi Maidan, Patna through its Managing Director, Mr.
Anirudh Pd. Singh
3. Mr. Anirudh Pd. Singh, The Administrator, Bihar State Co-
operative Union (Biscomaun) West Gandhi Maidan, Patna
4. Mr. Anirudh Pd. Singh, The Managing Director, Bihar State Co-
operative Union (Biscomaun) West Gandhi Maidan, Patna
5. Mr. Rajendra Pd. Singh, The Regional Officer, Biscomaun,
Aurangabad, Dist. Aurangabad
-----------
02/ 21.09.2011 It is submitted by Sri Ram Krishna Singh,
Assistant Counsel to Sri Ishwari Singh that against the
order dated 25.10.2010 passed in C.W.J.C. No. 12521 of
2003, BISCOMAUN has preferred L.P.A. No. 715 of
2011.
As against the order of the High Court, Letters
Patent Appeal has been filed, no useful purpose will be
served by keeping this petition pending, which is,
accordingly, disposed of observing that as and when order
passed by this Court dated 25.10.2010 becomes final and
still not complied with, petitioner shall invoke the
contempt jurisdiction of this Court.
Arjun/ ( V. N. Sinha, J.)