High Court Patna High Court - Orders

Dr.Pramod Kumar Singh &Amp; Anr vs The State Of Bihar &Amp; Ors on 31 March, 2011

Patna High Court – Orders
Dr.Pramod Kumar Singh &Amp; Anr vs The State Of Bihar &Amp; Ors on 31 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CWJC No.8141 of 2010
                         DR.PRAMOD KUMAR SINGH & ANR
                                    Versus
                           THE STATE OF BIHAR & ORS
                                 -----------

4 31.3.2011 This application is heard in part.

Since learned counsel of Chancellor has failed to

produce the original record as directed earlier and for the difficulty

expressed by the counsel representing the Chancellor he is given

indulgence to procure the record and produce the same through the

counsel who will represent the Chancellor on the next date.

A supplementary counter affidavit on behalf of

respondent no. 1 bringing certain materials on record has been

filed to which the other respondents would like to respond

specially the Chancellor as well as the Vice Chancellor of Magadh

University. Looking at the nature of the materials which have been

annexed with the affidavit, their response would be required.

They are granted one week indulgence for the

same, as prayed for.

Matter will be listed as a first case on 7th of April,

2011 for further hearing in admission matter.

RPS                              (Ajay Kumar Tripathi,J.)