High Court Patna High Court - Orders

Qurban Haider vs State Of Bihar & Ors. on 29 June, 2011

Patna High Court – Orders
Qurban Haider vs State Of Bihar & Ors. on 29 June, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                               MJC No.589 of 2010
 1. Qurban Haider S/O Late Zulfikar Haider Reader And H.O.D. Chemistry, D.A.V.
 College, Siwan, P.S. And Distt.- Siwan, R/O Naya Quila, P.S.- Siwan Town, And
                                 Distt.- Siwan
                                     Versus
1. The State Of Bihar, Through Mr. Anjani Kumar Singh, The Principal Secretary,
Human Resources Development Deptt., Bihar, Patna
2. Mr. Anjani Kumar Singh, The Principal Secretary, Human Resources Development
Deptt., Govt. Of Bihar, Vikash Bhawan, Patna
3. Jai Prakash University, Chapra, Through Mr. Vijay Pratap Kumar, Registrar,
Distt.- Saran At Chapra
4. Mr. Ram Vinay Sharma, The Vice-Chancellor, Jai Prakash University, Chapra,
Distt.- Saran At Chapra
5. Registrar, Sri Vijay Pratap Kumar, Jai Prakash University, Chapra, Distt.-
Saran At Chapra
6. Baba Saheb Bheem Rao Ambedkar Bihar University Muzaffarpur, Distt.-
Muzaffarpur
7. Mr. Rajdeo Singh, The Vice-Chancellor, Baba Saheb Bheem Rao Ambedkar Bihar
University, Muzaffarpur, Distt.- Muzaffarpur
8. Sri Vibhash Kumar Yadav, The Registrar, Baba Saheb Bheem Rao Ambedkar Bihar
University Muzaffarpur, Distt.- Muzaffarpur
9. Mr. Daya Kant Mishra, The Finance Officer, Jai Prakash University, Chapra,
Distt.- Chapra
-----------

6/ 29/06/2011 Heard learned counsel for the petitioner, for

the Jai Prakash University, for the Baba Saheb Bheem

Rao Ambedkar Bihar University, Muzaffarpur and for

the State.

Learned counsel for the petitioner fairly

submits that the contempt application may be disposed

in similar terms as the order in M.J.C. No.1930/10

along with M.J.C. No.618/10 as the factual situation

obtaining with regard to the payments made to the

petitioner under the orders of the Writ Court is also

similar to that noticed in the aforesaid two contempt

applications.

The contempt application is disposed in

similar terms with like directions to the Vice-
2

Chancellors of the two Universities as contained in the

aforesaid orders, to be complied with within a maximum

period of six weeks from the date of receipt/production

of a copy of this order before the two Vice-Chancellors.

The contempt application stands disposed.

KC                         ( Navin Sinha, J.)