High Court Patna High Court - Orders

Dr.Chandrika Prasad vs The State Of Bihar & Ors on 24 August, 2011

Patna High Court – Orders
Dr.Chandrika Prasad vs The State Of Bihar & Ors on 24 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Letters Patent Appeal No.1180 of 2011
                                                      In
                              Civil Writ Jurisdiction Case No. 14901 of 2004
                                                     With
                                 Interlocutory Application No. 5756 of 2011
                                                     With
                                 Interlocutory Application No. 5757 of 2011
                                                     With
                                 Interlocutory Application No. 5758 of 2011
                                                      In
                                     Letters Patent Appeal No.1180 of 2011
                 ======================================================
                 Dr.Chandrika Prasad                                 .... ....   Appellant
                                                    Versus
                 The State of Bihar & Ors                            .... .... Respondents
                 ======================================================
                 Appearance :
                 For the Appellant         :   Mr. Abhinav Srivastava, Advocate
                 For the Respondent State:     Mr. Vikash Kumar, A.C. to AAG-1
                 For the Respondent Univ.:     Mr. A.B.Sinha, Advocate with
                                               Mrs. Kalpana, Advocate
                 ======================================================
                 CORAM: HONOURABLE THE CHIEF JUSTICE
                           and
                           HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
                 ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

2. 24-08-2011 Interlocutory Application No. 5758 of 2011:

This application for leave to appeal is filed by the
non-party on the premise that though the applicant was not party to
the writ petition under the impugned order the learned single Judge
has directed that the salaries payable to the writ petitioners be
2 Patna High Court LPA No.1180 of 2011 (2) dt.24-08-2011

2/2

recovered from the present applicant i.e. the then Principal of the
College.

Leave is granted.

Interlocutory Application stands disposed of.
Letters Patent Appeal No.1180 of 2011 and Interlocutory
Application No. 5756 of 2011:

Issue notice to the respondent nos. 7 and 8 for
hearing on limitation petition and for hearing and final disposal of
the Letters Patent Appeal, to be made returnable on 15 th November
2011.

Notice will be served through the Court process.
Requisites will be filed within one week from today.
Interlocutory Application No. 5757 of 2011:

Pending the Appeal there shall be no recovery against
the appellant pursuant to the impugned direction issued by the
learned single Judge and the notice dated 30th June 2011
(Annexure-8 to the Interlocutory Application No. 5758 of 2011).

(R.M. Doshit, CJ)

(Birendra Prasad Verma, J)
Pawan/-