IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.172 of 2010
KAMALDEO DUBEY & ANR.
Versus
STATE OF BIHAR & ORS.
-----------
04. 08.12.2010 Despite grant of adjournment to file show cause,
prayer is again made for further adjournment.
On the previous occasion, it was indicated that
any further adjournment for the purpose shall be only
upon imposition of appropriate costs.
Adjournment granted subject to payment of costs
of Rs.1,000/- to be deposited before the Patna High Court,
Legal Aid Services Committee.
The show cause must annex proof of deposit and
also deal with the fixation of liability and recovery of the
costs from the delinquent who delayed the filing of the
show cause as in no event can the State be imposed the
liability for its officials which has necessarily to be
personal in nature.
As prayed, list this matter at the same position
on 5th of January, 2010.
P.K ( Navin Sinha, J.)