IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.489 of 2011
Dinanath Prasad & Ors .
Versus
The State Of Bihar & Ors. .
-----------
4 16.8.2011 Learned counsel for the University fairly submits that
he has not received the original file or any order to show that the
decision has been taken by the Vice Chancellor pursuant to
syndicate’s decision dated 9.2.2008. After this Court directed the
authorities to consider the case of the petitioners vide order dated
6.5.2010 (Annexure-1), some order was required to be passed by
the authorities to show compliance but no order has been
produced. We give last opportunity to the opposite parties to
comply with the order and bring the decision before this Court by
the next date.
As prayed, put up after 10 days.
(Shiva Kirti Singh, J.)
(Shivaji Pandey, J.)
Mkc/