High Court Patna High Court - Orders

Kari Sahni vs The V.C.,L.N.Mithila Universit on 29 March, 2011

Patna High Court – Orders
Kari Sahni vs The V.C.,L.N.Mithila Universit on 29 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.9449 of 2006
                                          KARI SAHNI
                                              Versus
                     THE V.C.,L.N.MITHILA UNIVERSITY & ORS.
                                            -----------

6 29.03.2011 In this case, a counter affidavit sworn on, 20.2.2009

on behalf of respondent nos. 1 to 3 was filed on 25th March,

2011.

Learned counsel for University/ respondent nos. 1 to

3, by way of referring to statement made in paragraph no. 7 of

the counter affidavit submits that State Govt. has not released

the fund to pay the petitioner.

Learned counsel for the University is not aware as to

what happened after 20.2.2009 till date.

Learned counsel for University/respondent nos. 1 to

3, is directed to file an up-to-date affidavit, within four weeks

from today.

I must indicate that by order dated, 6.2.2007 the

respondents were granted four weeks time for ensuring

payment of retiral dues to the petitioner.

Put up this case after four weeks.

( Rakesh Kumar, J.)

Praful