IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.4912 of 2010
Sushila
Versus
The State Of Bihar & Ors
----------------------------------
04/ 30.09.2011 It is submitted by the learned counsel for
the petitioner that the copy of the show cause has
been served on him wherefrom it appears that the
liability in compliance of the order of the High Court
is admitted in the show cause, but till date payment
has not been made.
Let the Executive Officer, Chapra Nagar
Parishad make necessary payment to the petitioner on
or before 12.10.2011, failing which he should appear
in this Court on 13.10.2011.
Put up on 13.10.2011 at 10.30 A.M.
Arjun/ ( V. N. Sinha, J.)