IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1917 of 2011
Sri Raj Kumar Jha .
Versus
Sri Anup Mukherjee & Ors .
-----------
2. 30.08.2011 Nobody appears for the petitioner. Since it is a contempt
matter, we want that order of the Court should be complied with.
As prayed on behalf of the State, put up under the same
heading after six weeks. The case shall retain its position in the list.
If the order of the Court is not complied, then a show cause
must be filed by the next date.
(Shiva Kirti Singh, J.)
(Shivaji Pandey, J.)
Mkc/