IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.4066 of 2009
SUBODH KUMAR CHAUDHARY & ANR.
Versus
THE STATE OF BIHAR & ORS.
-----------
4/ 19.01.2011 Let the Vice-Chancellor as well as Registrar,
L.N. Mithila University , Darbhanga appear in person on
2nd February 2011, since the Court is prima facie of the
opinion that there is deliberate violation of the direction
of the Court and the stand taken in the show cause filed
on behalf of the University does not convince the Court.
The Vice-Chancellor as well as Registrar, L.N.
Mithila University , Darbhanga will not draw the salary
and all perks including T.A., D.A. and other allowances,
till further order of the Court.
List this case on 2nd February, 2011.
(Ajay Kumar Tripathi, J.)
Anjani/