IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.4763 of 2010
Rajeev Kumar
Versus
The State Of Bihar & Ors.
-----------
12 03.08.2011 On 06.07.2011, the matter was considered in detail and
opposite party no.2 namely C.K.Mishra, Principal Secretary,
Department of Health, Govt. of Bihar (opposite party no.2) was
directed to appear before this court in person on 20.07.2011. It
transpires that on 20.07.2011 the case was adjourned at the
instance of learned counsel for the petitioner and on that date
opposite party no.2 also did not appear. Furthermore on the next
date, i.e. on 27.07.2011 again adjournment was sought on behalf of
learned counsel for the petitioner and the case was adjourned as a
last chance.
In the aforesaid facts and circumstances, the next date
as agreed by the parties is fixed on 07th of September, 2011 and on
that date the aforesaid opposite party no.2 C.K.Mishra and the
present Principal Secretary, Health Department, Govt. of Bihar
must be present in this court in person failing which strict action
may be taken against them. Furthermore, on that date, learned
counsel for the petitioner will also not take any adjournment.
(S. N. Hussain, J.)
Sunil