High Court Patna High Court - Orders

Upendra Pd vs The State Of Bihar & Ors. on 25 August, 2011

Patna High Court – Orders
Upendra Pd vs The State Of Bihar & Ors. on 25 August, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Miscellaneous Jurisdiction Case No.842 of 2011
                                              Upendra Pd
                                                 Versus
                                   The State Of Bihar & Ors.
                                     ----------------------------------

2. 25.08.2011 This contempt application was filed after

service of two copies of the application in the office of

learned Advocate General. However, till today no show

cause has been filed in the case.

In the circumstances, the opposite parties are

granted four weeks time to file show cause showing

compliance of the orders of this Court. They will also

specifically mention in the show cause as to under what

circumstances the compliance was delayed or not done

before filing of the contempt application.

Additionally, they shall also show cause as to

why on account of non-compliance/delayed compliance of

the orders of this Court, after filing of the contempt

application, cost of filing of the contempt application and

prosecuting the same, be not awarded to the petitioner to

be directed to be realized from the official concerned who

may be found responsible for delayed/non-compliance of

the orders of this Court.

Put up after four weeks.

(J. N. Singh. J.)
Ravi/-