High Court Jharkhand High Court

Sitaram Mahto vs Sri Anand Mohan Singh & Anr on 20 April, 2011

Jharkhand High Court
Sitaram Mahto vs Sri Anand Mohan Singh & Anr on 20 April, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                       Contempt Case (Civil) No. 454/2010
                                           with
                      Contempt Case (Civil) No. 455/2010

Jhari Thakur                      ....            Petitioner (Cont. Case No. 454/10)
Ram Nidhi Mukherjee               ....            Petitioner (Cont. Case No. 455/10)

                                         Versus

Jharkhand State Electricity Board and Ors.                 ... Respondents

Coram :             HON'BLE MR. JUSTICE J.C.S.RAWAT

For the petitioners: Mr. Ajay Kr. Singh, Adv.
For the Respondents: Mr. Rajan Raj, Adv .


20.04.2011

Learned counsel for the petitioner submits that the grievance of the
petitioner has already been redressed and the learned counsel for the respondents has
also filed the reply to the show cause as well as the order passed by this Court.
Learned counsel for the respondents states before at the Bar that there is nothing
remains to be decided by this Court and in the circumstances, there is no need to pass
any order against the respondents.

Keeping in view of the above fact, the contempt petition is disposed of
accordingly. The personal attendance of the respondents, who were directed to be
present before this Court vide order dated 18.4.2011, is also hereby discharged.

Anu/-                                                            (J.C.S.Rawat,J.)