IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9449 of 2006
KARI SAHNI
Versus
THE V.C.,L.N.MITHILA UNIVERSITY & ORS.
-----------
6 29.03.2011 In this case, a counter affidavit sworn on, 20.2.2009
on behalf of respondent nos. 1 to 3 was filed on 25th March,
2011.
Learned counsel for University/ respondent nos. 1 to
3, by way of referring to statement made in paragraph no. 7 of
the counter affidavit submits that State Govt. has not released
the fund to pay the petitioner.
Learned counsel for the University is not aware as to
what happened after 20.2.2009 till date.
Learned counsel for University/respondent nos. 1 to
3, is directed to file an up-to-date affidavit, within four weeks
from today.
I must indicate that by order dated, 6.2.2007 the
respondents were granted four weeks time for ensuring
payment of retiral dues to the petitioner.
Put up this case after four weeks.
( Rakesh Kumar, J.)
Praful