High Court Patna High Court - Orders

Rajeev Kumar vs The State Of Bihar & Ors. on 3 August, 2011

Patna High Court – Orders
Rajeev Kumar vs The State Of Bihar & Ors. on 3 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  MJC No.4763 of 2010
                                        Rajeev Kumar
                                            Versus
                                The State Of Bihar & Ors.
                                          -----------

12 03.08.2011 On 06.07.2011, the matter was considered in detail and

opposite party no.2 namely C.K.Mishra, Principal Secretary,

Department of Health, Govt. of Bihar (opposite party no.2) was

directed to appear before this court in person on 20.07.2011. It

transpires that on 20.07.2011 the case was adjourned at the

instance of learned counsel for the petitioner and on that date

opposite party no.2 also did not appear. Furthermore on the next

date, i.e. on 27.07.2011 again adjournment was sought on behalf of

learned counsel for the petitioner and the case was adjourned as a

last chance.

In the aforesaid facts and circumstances, the next date

as agreed by the parties is fixed on 07th of September, 2011 and on

that date the aforesaid opposite party no.2 C.K.Mishra and the

present Principal Secretary, Health Department, Govt. of Bihar

must be present in this court in person failing which strict action

may be taken against them. Furthermore, on that date, learned

counsel for the petitioner will also not take any adjournment.

(S. N. Hussain, J.)
Sunil