High Court Patna High Court - Orders

Ramendra Pandey vs The State Of Bihar & Ors. on 22 June, 2011

Patna High Court – Orders
Ramendra Pandey vs The State Of Bihar & Ors. on 22 June, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                               MJC No.1230 of 2011
                              RAMENDRA PANDEY
                                       Versus
                          THE STATE OF BIHAR & ORS.
                                     -----------

4 22.6.2011 No body appears for the petitioner.

S.C. X was required to file a show cause by order,

dated 13.4.2011. Further time was granted for the said purpose

on18.5.2011 along with a cost of Rs. 1000/-.

Since no one is present on behalf of the State and no

counter affidavit is available on record, I direct the Commissioner

cum Secretary, Department of Science and Technology, Bihar,

Patna, opposite party no.2 to be personally present in court on

6.7.2011 at 10.30 AM and file a show cause explaining the reasons

as to why the order of this court has not been complied with. It is

hoped that the order of this court will be complied with by

6.7.2011 if not already complied with.

List this case on 6.7.2011.

In case the opposite party have complied with the

order of this court, then the personal presence of respondent no. 2

is not required and it would be sufficient to file a show cause /

affidavit showing compliance of the order of this court.

A copy of this order may be handed over to SC X.

     haque                                             ( Sheema Ali Khan, J.)