High Court Patna High Court - Orders

Shri Kant Prasad vs State Of Bihar & Anr on 20 September, 2011

Patna High Court – Orders
Shri Kant Prasad vs State Of Bihar & Anr on 20 September, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                           MJC No.2867 of 2007
                             Shri Kant Prasad
                                  Versus
                           State Of Bihar & Anr
                               -----------

4 20.09.2011 Heard learned counsels for the petitioner and the

State.

A show cause has been filed on behalf of the

opposite party no.2, however, the same is mentioned as

supplementary show cause.

Let the same be taken as a show cause on behalf

of the opposite party no.2.

Learned counsel for the State submits that the

order of the Court has been complied with by passing the

necessary orders as per memo no. 543 dated 12th

September, 2011.

Mr. Dinu Kumar, learned counsel appearing for

the petitioner submits that the order is not correct and as

such petitioner proposes to assail the same before the

appropriate forum.

Be that as it may, since the order of the Court

has been complied with, the contempt application need not

proceed and the same accordingly stands disposed of.

Manish/- ( Shailesh Kumar Sinha,J.)