High Court Jharkhand High Court

Mahendra Prasad Singh vs Ranchi University & Ors on 28 March, 2011

Jharkhand High Court
Mahendra Prasad Singh vs Ranchi University & Ors on 28 March, 2011
                 IN THE HIGH COURT OF JHARKHAND, RANCHI
                           W.P.(S) No.6635 of 2005

       Mahendra Prasad Singh                                ...           Petitioner
                           Versus
       Ranchi University, Ranchi through its Vice Chancellor,
       Ranchi University, Ranchi & others                   ...           Respondents
                                            -----
   CORAM    : HON'BLE MR. JUSTICE J.C.S. RAWAT

          For the Petitioner         :      Mr. Altaf Hussain
          For the Respondents        :      xxx
                                     ----

10/28.03.2011

Learned counsel for the petitioner prays and granted three weeks time to
take fresh steps for notice.

If the steps be not taken within stipulated period, this petition shall stand
dismissed without further reference to a Bench.

(J.C.S. Rawat, J.)

R.Kumar