IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.1500 of 2011
Dr. Anjana Jha
Versus
The T.M.Bhagalpur University &
----------------------------------
07. 30.09.2011 Counsel appearing for the petitioner
submits that till date no payment has been made to
the petitioner.
Counsel, appearing for the University,
also admits that he has no instruction regarding any
payment to the petitioner, despite the Order, dated
21.09.2009.
Let this matter be listed on 13 th of
October, 2011, retaining its position.
On that date, the Vice Chancellor, Tilka
Manjhi Bhagalpur University, Bhagalpur and the
Registrar will remain physically present in Court to
show-cause as to why a proceeding of contempt be
not initiated against them for showing intentional
disregard to the direction of this Court.
(Mridula Mishra, J.)
SKM