High Court Patna High Court - Orders

Syed Shaukat Ali vs The State Of Bihar & Ors. on 6 July, 2011

Patna High Court – Orders
Syed Shaukat Ali vs The State Of Bihar & Ors. on 6 July, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA

                   MISCELLANEOUS JURISDICTION CASE No.4629 of 2010

                ====================================================

SYED SHAUKAT ALI
Versus
THE STATE OF BIHAR & ORS.

====================================================

03. 06.07.2011 Counsel for the Zila Parishad, Katihar states that

in compliance of the orders of the High Court dated

13.05.2010, Annexure-1 order was passed by the Deputy

Development Commissioner cum Chief Executive Officer,

Zila Parishad, Katihar on 2nd July, 2011 and in the light of

the said order the amount due to the petitioner has already

been paid to him. Such submission is being refuted by the

counsel for the petitioner who states that he has spoken to

his client yesterday and he has not confirmed about any

payment being received by him.

In view of the contradictory stand taken by the

two counsel, let the Deputy Development Commissioner

cum Chief Executive Officer, Zila Parishad, Katihar as also

the petitioner appear in this Court on 13.07.2011 and

produce evidence in support of their respective stand.

Put up on 13.07.2011 maintaining its position in

the same list.

( V. N. Sinha, J.)
Rajesh/