High Court Patna High Court - Orders

Dr.Umeshwar Prasad Singh vs The State Of Bihar & Ors on 21 September, 2011

Patna High Court – Orders
Dr.Umeshwar Prasad Singh vs The State Of Bihar & Ors on 21 September, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Civil Writ Jurisdiction Case No.4885 of 2011
                                    Dr.Umeshwar Prasad Singh
                                                 Versus
                                    The State Of Bihar & Ors
                                    ----------------------------------

03 21-09-2011 In this case by order dated 16.03.2011, while granting

six weeks time for filing counter affidavit, Respondents were

directed to take all steps for clearing all the admitted dues.

However, till date no counter affidavit has been filed.

Learned counsel for the State submits that counter

affidavit is now ready and it is going to be filed in course of the day.

Since in view of the order dated 16.03.2011 counter affidavit was

not filed, it is desirable to issue notice to the Respondents to file

show cause as to why contempt proceeding be not initiated against

them for non-compliance of the order of this Court.

Notice will go through ordinary process as well as

registered cover with A/D, for which requisites etc. must be filed

within two weeks, failing which this application shall stand rejected

without further reference to a Bench.

( Rakesh Kumar, J.)
NKS/-