High Court Patna High Court - Orders

Dr.Basant Kumar Sinha vs The State Of Bihar & Ors on 26 September, 2011

Patna High Court – Orders
Dr.Basant Kumar Sinha vs The State Of Bihar & Ors on 26 September, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                           MJC No.2491 of 2009
                          Dr.Basant Kumar Sinha
                                  Versus
                         The State Of Bihar & Ors
                               -----------

4 26.09.2011 Heard learned counsels for the petitioner and the

State.

A show cause has been filed on behalf of the

University stating therein that the admissible payments

have been made to the petitioner.

Learned counsel for the petitioner disputes that

the entire amount has been paid to the petitioner.

Be that as it may, since the order of the Court has

been complied with, the contempt application need not

proceed further. However, in case on verification if any

further amount is found admissible, it will be open for the

petitioner to bring it to the notice of the Director,

Administration/ Registrar of the concerned University,

which shall be considered and upon consideration if any

further amount is found payable the same may also be

paid.

The MJC application accordingly stands disposed

of.

Manish/- ( Shailesh Kumar Sinha,J.)