High Court Patna High Court - Orders

Sarojanand Jha vs The State Of Bihar &Amp; Ors on 25 April, 2011

Patna High Court – Orders
Sarojanand Jha vs The State Of Bihar &Amp; Ors on 25 April, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    CWJC No.10244 of 2006
                                      SAROJANAND JHA
                                             Versus
                                 THE STATE OF BIHAR & ORS
                                           -----------

5. 25.04.2011 It is tragedy that L.N.Mithila University is unable to

get response from the Principal, who settled the dues of the

petitioner’s father. Let it be noted that the matter is in relation to

a constituent College, which makes it surprising although. If the

Principal of petitioner’s College is not adequately responding,

initiate disciplinary proceedings against the Principal and take

all other necessary steps in the matter so that proceedings before

this Court could not delayed any further.

List this matter on 9th of May 2011, University would

be obliged to give complete statement of liabilities and payments

made, failing which the Vice Chancellor shall be present in the

Court to answer the rule of contempt.

Namita                                          ( Navaniti Prasad Singh, J.)