High Court Patna High Court - Orders

Dwarika Prasad &Amp; Ors. vs The State Of Bihar &Amp; Ors. on 2 February, 2011

Patna High Court – Orders
Dwarika Prasad &Amp; Ors. vs The State Of Bihar &Amp; Ors. on 2 February, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                         MJC No.4266 of 2010
                                       DWARIKA PRASAD & ORS.
                                                   Versus
                                    THE STATE OF BIHAR & ORS.
                                               -----------

3. 02.02.2011 A show cause has been filed by the

Principal Secretary, Department of Human

Resources Department.

Having perused the same, a fresh

notification dated 20.1.2011 (Annexure B) is

only partial compliance of order of this

Court. The grievance of the petitioners was

that because of news paper advertisement

issued by the department, their degrees were

held to be invalid. The result was that the

University refused to issue the degrees and

the mark sheets; consequently they could not

apply for various jobs. This Court held again

to be wrong and directed the respondents to

reverse the action, that would mean not only

an advertisement permitting them to apply for

jobs but as well issuance of direction to the

University to issue the degrees and the mark

sheets in absence of which they cannot even

apply for any job. The later part has not

been done, which is effectively frustrating.

Learned counsel for the State however
2

seeks time to get necessary clarification

issued to the University in that regard.

Put up this matter on 9th Febuary 2011

retaining its position.

Namita ( Navaniti Prasad Singh,J.)