High Court Patna High Court - Orders

Usha Sharma vs The State Of Bihar &Amp; Ors on 29 March, 2011

Patna High Court – Orders
Usha Sharma vs The State Of Bihar &Amp; Ors on 29 March, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.2985 of 2007
                               USHA SHARMA
                                   Versus
                         THE STATE OF BIHAR & ORS
                                  -----------

04 29.03.2011 As a matter of last indulgence, put up this matter on

11th April, 2011 retaining its position by that day University would

have given complete calculations of the liability of the petitioner as

admitted by the University remaining unpaid and also as to what are

the steps that have been taken by the University to pay the same. This

was because the difference as being claimed as arrears starts from

01.01.1981-82 and the writ petition was filed in the year 2007 and

there is yet to be filed a counter affidavit therein. If full, correct and

complete calculation on affidavit is not filed on that day then on the

11th April, 2011 the Vice-Chancellor of the Lalit Narayan Mithila

University, Darbhanga shall be personally present in the Court to

answer the rule of contempt.

     Trivedi/                             (Navaniti Prasad Singh, J.)