Patna High Court – Orders
Bishram Ojha vs The State Of Bihar & Ors on 9 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1748 of 2011
Bishram Ojha
Versus
The State Of Bihar & Ors
-----------
2. 9.8.2011 As prayed for by learned counsel for the State, put up
after four weeks in the main list to enable him to file counter
affidavit in the matter. The counter affidavit must clearly explain
the reasons for not accepting the subsequent cancellation order
dated 21.2.2009 passed by the Registrar of the University, which
has considered all aspects of the matter.
VPS ( Ramesh Kumar Datta, J. )