Patna High Court – Orders
Mahila Mahavidyalaya Through … vs The Union Of India & Ors on 16 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.12952 of 2011
Mahila Mahavidyalaya Through Secretary Rana Pratap Singh
Versus
The Union Of India & Ors
----------------------------------
2 16/08/2011 Learned counsel for the National Council for
Teachers Education is granted three weeks’ time, as
prayed for, to file counter affidavit.
In view of the similar orders having been passed
in other matters, no coercive action will be taken against
the petitioner in the meantime.
Let this matter come up after three weeks.
AMIN/ (Ajay Kumar Tripathi, J.)