IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1243 of 2011
Yogendra Sah
Versus
The State Of Bihar & Ors.
-----------
3 06.07.2011 Even though show cause has been
filed annexing memo dated 03.05.2011
Annexure-A, it has been contended by
learned counsel for the petitioner that
there is no full compliance of the order in
pursuance of the order passed by this Court
on 03.11.2010 in C.W.J.C. No. 17997 of
2010. It only indicates that the matter
will be placed before the District Scrutiny
Committee of Sasaram and decision has yet
to be taken.
Noting down such argument, it would
suffice if four weeks time is grantee for
compliance of the order passed by this
Court.
Post this matter after four weeks.
(T.Meena Kumari,J.)
Ashwini