IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11106 of 2002
SUBODH KUMAR SUMAN
Versus
THE MAGADH UNIVERSITY & ORS
-----------
5 12.07.2010 Heard Mr. Rajendra Prasad Singh, learned senior
counsel appearing on behalf of the petitioner and counsel for the
Magadh University.
Despite three adjournments given to the University,
namely, 1.10.2002, 13.11.2002 and 25.6.2010 the desired counter
affidavit has not been filed. Counsel for the University again prays
for two weeks time to file counter affidavit. Such prayer is allowed
subject to payment of cost of Rs. 2,500/- from the pocket of
Registrar of the University who shall be additionally under
obligation to set out reasons for not filing the counter affidavit in
this case for a period of eight years approximately.
Mr. Singh prays for and is allowed to implead the
State of Bihar through the Principal Secretary, Human Resources
Development Department as party respondent to this application.
He will be also required to serve two copies of the writ application
to the Office of the Advocate General by tomorrow, failing which
this application shall not be taken into consideration.
List this case after two weeks at the top of the list.
Abhay Kumar ( Mihir Kumar Jha, J.)