High Court Patna High Court - Orders

Kumar Kshitiz Abhinav vs The State Of Bihar & Ors on 19 August, 2011

Patna High Court – Orders
Kumar Kshitiz Abhinav vs The State Of Bihar & Ors on 19 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Civil Writ Jurisdiction Case No.13522 of 2011
                                  Kumar Kshitiz Abhinav
                                            Versus
                               The State Of Bihar & Ors
                               ----------------------------------

3 19/08/2011 Let a detailed counter affidavit be filed on behalf

of the respondents.

Respondent I.G.I.M.S. is restrained from taking

any kind of admission in the M.B.B.S. Course in the

changed circumstance till further orders of the Court.

I.G.I.M.S. is not bound to go by any kind of

recommendation made on the basis of counseling made

by any organization or the so called Bihar Combined

Entrance Competitive Examination Board constituted by

the State of Bihar.

Let this matter come up after one week when

pleadings must be completed by all the parties.

    AMIN/                        (Ajay Kumar Tripathi, J.)