IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.343 of 2009
SACHIDA NAND GUPTA @ SACHCHIDA NAND GUPTA
Versus
THE STATE OF BIHAR & ORS
-----------
3 1.9.2010 The show cause filed on behalf of opposite
party no.4 touches the merit of the petitioner’s claim but
it is not an order passed by the appellate authority, the
BDO, Sultanganj. It is expected that as an appellate
authority the BDO shall dispose of the petitioner’s
representation contained in Annexure-2 to this contempt
application urgently if the same has not been disposed of
already. Learned counsel for the State should seek
specific instruction in this matter.
As prayed on behalf of the State, put up
after two weeks.
(Shiva Kirti Singh, J.)
(Hemant Kumar Srivastava, J. )
sk