IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3140 of 2009
Ram Prasad Safi
Versus
The State Of Bihar & Ors.
-----------
02. 05.07.2011 Heard learned counsel for the petitioner
and the State.
A show cause has been filed on behalf of
the Opposite Party No. 2 stating therein that the order has
been complied with and decision has already been taken
in respect of the grievance of the petitioner as per the office
order as contained in Memo No. 221 dated 4th of February
2005.
Learned counsel for the petitioner submits
that the aforesaid order was not communicated to the
petitioner. Beside the above, the aforesaid order is not
correct in law.
Be that as it may, since the decision has
already been taken in this matter, this contempt
application need not proceed further and the same stands
disposed of.
Jagdish/- ( Shailesh Kumar Sinha,J.)