IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1290 of 2008
DR. KAMESHWAR PRASAD SINGH
Versus
THE STATE OF BIHAR & ORS.
WITH
Cr. Misc. NO.14084 OF 2010
DR. KAMESHWAR PRASAD SINGH
VERSUS
THE STATE OF BIHAR & ORS.
22. 15.09.2010 As directed by this Court, learned
counsel for the petitioner has produced a
consolidated tabulation chart showing up-
to-date dues of the petitioner. As per
chart, dues of the petitioner subsist under
four heads. Three of the heads are in
respect of arrears of salary of the
petitioner and one head is with regard to
non-sanction of 32 days of earned leave
encashment.
Registrar of the Magadh University,
Bodh Gaya, Gaya is directed to personally
examine the case of the petitioner, verify
the report of the Audit Team and file
personal show cause in the matter.
Put up after three weeks.
(J. N. Singh, J.)
BT