IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.2848 of 2010
Ambika Rai
Versus
State Of Bihar & Anr.
----------------------------------
11 16.11.2011 Despite clear and categorical order having been recorded
on 9.11.2011 that sanction amount in favour of the petitioner was
required to be credited into the bank account of the petitioner or a
bank draft was to be produced as a proof of payment, only a
communication or a letter under the signature of Deputy Director of
Higher Education has been produced.
It is no compliance of the earlier direction either passed in
the writ petition or the order dated 9.11.2011.
Let the Treasury Officer, Secretariat Treasury, Patna
appear in person on 23rd November, 2011, if the bill in question is not
passed and payment is not made to the petitioner by the next date.
List this case on 23.11.2011 in the same position.
( Ajay Kumar Tripathi, J.)
RPS