High Court Patna High Court - Orders

Suraj Kumar vs The State Of Bihar & Anr. on 18 July, 2011

Patna High Court – Orders
Suraj Kumar vs The State Of Bihar & Anr. on 18 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.18677 of 2011
                                       Suraj Kumar
                                           Versus
                              The State Of Bihar & Anr.
                                         -----------

3. 18.7.2011 There is a complete violation of orders of this

Court passed on 15.6.2011 by the petitioner who has been quite

disrespectful to the Court by not filing the affidavit. His father

also appears disrespectful to the Court as he has intermeddled in

the present proceedings by filing an affidavit.

As the petitioner has been disobedient to the

orders of this Court and the reason which might appear to this

Court being that he is not ready to allow his wife to join him,

the prayer for anticipatory bail is dismissed.

As regards the intermeddling in the present

proceedings by Ram Sagar Ram, by filing an affidavit which

was not called for, let a notice be issued against him to show

cause as to why this Court should not proceed against him and

punish him for committing contempt of this Court.

Rule is made returnable in four weeks.

        Kanth                                          ( Dharnidhar Jha, J.)