IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.4169 of 2009
SHAILENDRA KUMAR MANDAL
Versus
THE STATE OF BIHAR & ORS.
-----------
2 17.03.2011 No one appears on behalf of the petitioner. Counsel
for the State is present and would submit that despite repeated
reminders, no instruction has been given to him by the opposite
party nos. 2 to 6. He would further submit that it was the Collector
of the Purnea district who had to comply the order of this Court.
That being so, this Court would direct for personal
appearance of the Collector of Purnea district, who would now in
the show cause not only explain as with regard to the compliance
of the order of this Court but also reason for not giving instruction
to his counsel, inasmuch as, this contempt application was filed on
22.12.2009 after serving two copies on the counsel for the State.
List this case under the same heading on 20th of April,
2011 on which day the Collector of the Purnea district must remain
present in person.
Rsh (Mihir Kumar Jha, J.)