IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2941 of 2008
DR. RAMESH SINGH .
Versus
CHANCELLOR,L.N.MITHILA UNIV.&ORS .
-----------
8. 3.11.2010 Learned counsel for the petitioner fairly
submits that the order stands complied but raises a
grievance with regard to the correct date of absorption,
consequent promotion and salary.
Those are aspects which can appropriately
be considered if the petitioner represents which is
required to be disposed by a reasoned and speaking
order expeditiously considering that he has already
superannuated.
The proceeding stands disposed.
P. Kumar ( Navin Sinha, J.)