IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2654 of 2010
HARENDRA KUMAR SINGH .
Versus
JAI PRAKESH UNIVERSITY THROUGH .
-----------
3. 09.02.2011 Show cause is stated to have been filed which
is not on record.
From Annexure-A enclosed to the copy of the
same served on the counsel for the petitioner, which has
been very fairly placed by him, the Court is satisfied that
the order on the writ petition stands complied.
If the petitioner is aggrieved by the fresh order
so passed, his remedy lies in a fresh writ application.
The proceeding stands disposed.
P. Kumar ( Navin Sinha, J.)