IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.2247 of 2011
Sudhanshu Singh
Versus
The State Of Bihar & Ors
----------------------------------
2 16-09-2011 The grievance of the petitioner is that inspite
of decision taken by the State Government in the year
2007, only Patna University has separated Intermediate
education from its purview but other Universities of
Bihar are still continuing with it. According to
petitioner such delay is violative of stand taken by the
State in order dated 14-08-2006 passed in CWJC no.
4780 of 2006 (annexure-5).
Learned counsel for the State prays for four
weeks time.
Let this matter be listed under the same
heading after four weeks. The case shall retain its
position in the list.
(Shiva Kirti Singh, J.)
(Shivaji Pandey, J.)
BKS/-