High Court Patna High Court - Orders

Dr. Ram Nandan Shukla vs State Of Bihar &Amp; Ors. on 3 November, 2010

Patna High Court – Orders
Dr. Ram Nandan Shukla vs State Of Bihar &Amp; Ors. on 3 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
                MJC No.3555 of 2010
             DR. BISHUN PADA DUTTA
                        Versus
          THE STATE OF BIHAR & ORS.
                          with
                MJC No.2649 of 2010
          DR. NAWAL KISHORE PRASAD
                        Versus
              STATE OF BIHAR & ORS.
                          with
                MJC No.585 of 2010
           SUBHASH CHANDRA GHOSH
                        Versus
              STATE OF BIHAR & ORS.
                          with
                MJC No.586 of 2010
        PROF. NAGENDRA PRASAD VERMA
                        Versus
              STATE OF BIHAR & ORS.
                          with
                MJC No.587 of 2010
               DR. PARAS NATH SINHA
                        Versus
              STATE OF BIHAR & ORS.
                          with
                MJC No.1414 of 2010
                DR. KRISHNA ACHARI
                        Versus
              STATE OF BIHAR & ORS.
                          with
                MJC No.1415 of 2010
           DR. AJAY KRISHNA KEOLYAR
                        Versus
              STATE OF BIHAR & ORS.
                          with
                MJC No.1416 of 2010
         DR. (SMT.) SHAKUNTALA VERMA
                        Versus
              STATE OF BIHAR & ORS.
                          with
                MJC No.1418 of 2010
            DR. RAM NANDAN SHUKLA
                        Versus
              STATE OF BIHAR & ORS.
                          with
                MJC No.1419 of 2010
            DR. MADAN PRASAD SINHA
                        Versus
              STATE OF BIHAR & ORS.
                                         2




                                             with
                                  MJC No.1420 of 2010
                           DR. RAJESHWAR PRAASAD SINHA
                                           Versus
                                STATE OF BIHAR & ORS.
                                             with
                                  MJC No.1421 of 2010
                                DR. MAKESHWAR PRASAD
                                           Versus
                                STATE OF BIHAR & ORS.
                                             with
                                  MJC No.2753 of 2010
                          DR. YUGAL KISHORE PRASAD YADAV
                                           Versus
                                STATE OF BIHAR & ORS.
                                             with
                                  MJC No.2648 of 2010
                                    DR. INDU KUMARI
                                           Versus
                                STATE OF BIHAR & ORS.
                                         -----------

04. 03.11.2010 Heard learned counsel for the petitioner, State

as also the respondent – University.

In view of the show cause stating the details of

the payment and the calculation, learned counsel for the

petitioner submits that all the above contempt

applications need not proceed further and the same are

accordingly, disposed of.

It will be open for the petitioners to bring it to

the notice of the concerned authority with regard to any

discrepancy in calculation. In case such discrepancies

are brought to the notice of the Registrar of the University

the same may be looked into.

In view of the above, since the order has been
3

complied with, this contempt application need not

proceed further and the same stands disposed of.

Jagdish/                        ( Shailesh Kumar Sinha, J.)