High Court Patna High Court - Orders

Ambika Rai vs State Of Bihar & Anr. on 16 November, 2011

Patna High Court – Orders
Ambika Rai vs State Of Bihar & Anr. on 16 November, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Miscellaneous Jurisdiction Case No.2848 of 2010
                                         Ambika Rai
                                            Versus
                                 State Of Bihar & Anr.
                               ----------------------------------

11 16.11.2011 Despite clear and categorical order having been recorded

on 9.11.2011 that sanction amount in favour of the petitioner was

required to be credited into the bank account of the petitioner or a

bank draft was to be produced as a proof of payment, only a

communication or a letter under the signature of Deputy Director of

Higher Education has been produced.

It is no compliance of the earlier direction either passed in

the writ petition or the order dated 9.11.2011.

Let the Treasury Officer, Secretariat Treasury, Patna

appear in person on 23rd November, 2011, if the bill in question is not

passed and payment is not made to the petitioner by the next date.

List this case on 23.11.2011 in the same position.

( Ajay Kumar Tripathi, J.)
RPS