Patna High Court – Orders
Sita Ram Sah vs State Of Bihar &Amp; Ors. on 19 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2378 of 2010
Sita Ram Sah son of Late Bhaglu Sah, resident of village Chichari
Kanungo, P.S. Raj Nagar, District Madhubani
Versus
1. The State Of Bihar
2. The Bihar State Scheduled Caste Co-operative Development
Corporation Ltd., Malyanil Bhawan, Budha Colony, Patna
3. Shri Prabhakar Kumar Sah, Administrator- cum- Managing
Director, Bihar State Scheduled Caste Co-operative Development
Corporation Ltd., Malyanil Bhawan, Budha Colony, Patna
4. Shri R.B. Singh, District Executive Officer, Darbhanga
-----------
02/ 19.04.2011 Counsel for the petitioner states that during the
pendency of the contempt petition, orders of the High
Court dated 26.11.2009 passed in C.W.J.C. No. 16104 of
2009 has been complied with.
In the circumstances, prayer made in the
contempt petition has become infructuous, which is,
accordingly, disposed of.
Arjun/ ( V. N. Sinha, J.)