IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No 13071 of 2010
GANESH KUMAR & ORS
Versus
THE B R A BIHAR UNIVERSITY & ORS
WITH
CWJC No 13242 of 2010
RABINDRA KUMAR VERMA RAVI & ORS
Versus
THE B R A BIHAR UNIVERSITY & ORS
WITH
CWJC No 13382 of 2010
RAMASHANKAR SINGH
Versus
J P UNIVERSITY CHAPRA & ORS
WITH
CWJC No 13841 of 2010
DR PRABHA KIRAN & ORS
Versus
THE B R A BIHAR UNIVERSITY & ORS
WITH
CWJC No 14260 of 2010
DR (PROF) NAGENDRA PRASAD CHAUDHARY
Versus
THE CHANCELLOR OF UNIVERSITIES & ORS
WITH
CWJC No 14352 of 2010
BHAIRAB MISHRA & ORS
Versus
THE B R A BIHAR UNIVERSITY & ORS
WITH
CWJC No 14381 of 2010
PROF RAM PRAKASH & ANR
Versus
THE B R A BIHAR UNIVERSITY & ORS
WITH
CWJC No 14396 of 2010
PROF RAM PRAKASH
Versus
THE B R A BIHAR UNIVERSITY & ORS
WITH
CWJC No 14243 of 2010
DR PRAMILA SINGH & ORS
Versus
THE B R A BIHAR UNIVERSITY & ORS
-----------
2 07.10.2010 In all these cases, the principal question involved is same
with regard to shifting of date of joining of service with different effects.
2
Similar matters are already pending consideration before this Court in
CWJC No 10844 of 2010 and analogous cases which is pending
admission.
List these cases also alongwith the said group of cases.
In the meantime, the Chancellor, the State and the
Universities concerned would file their comprehensive counter affidavits
for disposal of the matter at the stage of admission itself.
Till further orders of this Court, petitioners’ status or
remuneration, as they were receiving before impugned notifications,
would not be disturbed and would continue subject to result of these writ
applications.
M.E.H./ (Navaniti Prasad Singh)