IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2085 of 2009
JAI NARAYAN RAI .
Versus
THE STATE OF BIHAR & ORS .
-----------
5/ 03/11/2010 A show cause is filed on behalf of the opposite
parties stating that dues of the petitioner found
admissible to the extent of Rs.1,94,237/- has been paid
vide Cheque No.053751 dated 21.9.2010 sent to the
Principal of the college in question for payment to the
petitioner.
A grievance is raised with regard to the
quantum of payment.
If the petitioner represents, let the same be
disposed by a reasoned and speaking order.
The contempt proceedings stand disposed as
infructuous.
KC ( Navin Sinha, J.)