IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9720 of 2011
Mithila Minority Dental College And Hoshpital
Versus
The Union Of India & Ors
-----------
3 29/06/2011 Let this matter come up in the same position
after two weeks when all the respondents should file their
respective counter affidavit stating their stand on the
issue.
It is made clear that whatever is required to be
done by the concerned authorities ought to be done so
that the Institution does not suffer because of slackness
on the part of any of the respondents if the Institution
otherwise has every bonafide authorisation
available to beget recognition for the Post Graduate
Dental Course.
AMIN/ (Ajay Kumar Tripathi, J.)