High Court Patna High Court - Orders

Kameshwar Prasad Singh vs The State Of Bihar &Amp; Ors on 14 December, 2010

Patna High Court – Orders
Kameshwar Prasad Singh vs The State Of Bihar &Amp; Ors on 14 December, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                         CWJC No.13497 of 2010
                       KAMESHWAR PRASAD SINGH son of late Rama
                       Singh, resident of village-Phulwari Building, Thana
                       Road Gudari Rai Chauck, Chapra, P.S.-Bhagwan
                       Bazar, Chapra.
                                                 Versus
                                   THE STATE OF BIHAR & ORS
                                                 -----------

4. 14.12.2010. Heard Mr.Shivendra Kishore learned counsel for the

J.P.University, Chapra submits that almost all the grievances of the

petitioner have already been redressed.

Learned counsel for B.R.A. Bihar University,

Muzaffarpur again makes a prayer for adjournment of the case for

two weeks for filing counter affidavit.

Learned counsel for the petitioner submits that dues

are still outstanding which are required to be paid by both the

Universities.

As prayed by learned counsel appearing on behalf of

both the Universities, four weeks time is granted for obtaining

instruction and filing counter affidavit.

In the meanwhile, both the Universities are directed

to make payment of all the admitted dues to the petitioner.

While filing counter affidavit, the respondents-

Universities must indicate that all the admitted dues have already

been paid to the petitioner.

List this case after six weeks.

In the meanwhile, learned counsel for the State may

also file counter affidavit.

Md.S.                                                ( Rakesh Kumar, J.)