Patna High Court – Orders
Upendra Singh &Amp; Ors. vs The State Of Bihar &Amp; Ors. on 28 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3682 of 2009
UPENDRA SINGH & ORS.
Versus
THE STATE OF BIHAR & ORS.
with
MJC No.3683 of 2009
RAMESHWAR PRASAD & ORS.
Versus
THE STATE OF BIHAR & ORS.
-----------
4. 28.01.2011 By filing show-cause on behalf of the Opposite
Party No.3 it is submitted that Dr. N. Vijayala Lakshmi,
Director, ICDS, Bihar is suffering from Chicken Pox and
she is unable to appear in this Court and matter be
adjourned by two weeks.
Put up after two weeks under the same heading
maintaining its position. In the meanwhile the respondents
should obtain stay of the orders of this Court dated
15.09.2009 passed in C.W.J.C. No. 12179, 12270 of 2009
failing which the Director, ICDS should appear in this
Court in person on the adjourned date otherwise this Court
will take coercive measures for ensuring the presence of
Director, ICDS.
Ibrar/- ( V. N. Sinha, J.)