High Court Patna High Court - Orders

Surendra Prasad & Ors vs The State Of Bihar & Ors on 30 June, 2011

Patna High Court – Orders
Surendra Prasad & Ors vs The State Of Bihar & Ors on 30 June, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            MJC No.822 of 2009
                          Surendra Prasad & Ors
                                  Versus
                         The State Of Bihar & Ors
                               -----------

4 30.06.2011 Heard learned counsels for the petitioners and

the opposite parties.

A show cause has been filed on behalf of the

opposite party no.4 stating therein to the effect that the

order of the Court has been complied by passing the

reasoned order with respect to the petitioners considering

their claim as per the direction of this Court vide

Annexure-A (series).

Learned counsel for the petitioner submits that

although reasoned order has been passed, however, the

same is not correct in law, and as such, the petitioner, if

so advised, will be at liberty to assail the same in an

appropriate proceeding.

Since the order of the Court has been complied

with, this contempt application need not proceed further

and the same accordingly stands disposed of.

    Manish/-                                ( Shailesh Kumar Sinha,J.)