1
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1439 of 2008
SMT. RAGINI GUPTA
Versus
PUNJAB NATIONAL BANK & ORS
-----------
03 10.07.2008 This writ application is merely for
seeking implementation of orders passed by
this Court in writ proceedings for erecting
wall between the two shops and handing over
them individually to the two persons named in
the order.
On behalf of the Bank, it is
submitted that they had made serious attempt
to wall constructed but because of various
obstructions it was not possible for them to
carry out the work. In view of the order
passed today in CWJC No. 8930 of 2008, I do
not think so the obstructions would continue.
Any how, in case, there is any further
apprehension on part of the Bank with regard
to apprehension of obstruction the Bank would
be free to request the protection of the
district civil and police administration, who
shall immediately ensure full cooperation in
the matter for the entire period as requested
2
by the Bank. So that orders of this Court are
complied with promptly, expeditiously and
completely. This in my view disposes of the
contempt application.
Let a copy of this order be given
to learned counsel for the respondent-Bank.
Trivedi/ (Navaniti Prasad Singh,J.)