Patna High Court – Orders
Ram Swarth Sah vs The State Of Bihar & Ors. on 22 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.104 of 2011
RAM SWARTH SAH .
Versus
THE STATE OF BIHAR & ORS. .
-----------
3/ 22/06/2011 Learned counsel for the petitioner submits
that the representation has been considered and
allowed in part, but even that has not been complied
with.
If the petitioner has any surviving grievances
that can be examined in a fresh writ petition only.
The contempt proceedings stand disposed.
KC ( Navin Sinha, J.)