High Court Patna High Court - Orders

Dr.Brahm Deo Sah vs The State Of Bihar & Ors on 11 November, 2011

Patna High Court – Orders
Dr.Brahm Deo Sah vs The State Of Bihar & Ors on 11 November, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Civil Writ Jurisdiction Case No.19502 of 2011
                                           Dr. Brahm Deo Sah
                                                   Versus
                                      The State Of Bihar & Ors
                                      ----------------------------------

2 11.11.2011 As prayed on behalf of respondent no. 4 & 5/ Magadh

University, Bodh Gaya, eight weeks time is granted to seek

instruction and file counter affidavit. Respondent / University shall

be at liberty to raise any objection even on the point of

maintainability of the writ petition in its counter affidavit.

In the meanwhile, Smt. Shalini Raut, learned A.C. to

Government Advocate No. 3, appearing on behalf of

respondent/state, may also get instruction.

Put up thereafter.

Praful                                         ( Rakesh Kumar, J.)