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.)