High Court Patna High Court - Orders

Dr. Nawal Kishore Prasad vs State Of Bihar &Amp; Ors. on 20 July, 2010

Patna High Court – Orders
Dr. Nawal Kishore Prasad vs State Of Bihar &Amp; Ors. on 20 July, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
              MJC No.460 of 2010
             DR. MRS. LILA SINHA
                    Versus
           STATE OF BIHAR & ORS.
                     with
             MJC No.2648 of 2010
              DR. INDU KUMARI
                    Versus
           STATE OF BIHAR & ORS.
                     with
             MJC No.2649 of 2010
        DR. NAWAL KISHORE PRASAD
                    Versus
           STATE OF BIHAR & ORS.
                     with
             MJC No.585 of 2010
         SUBHASH CHANDRA GHOSH
                    Versus
           STATE OF BIHAR & ORS.
                     with
             MJC No.586 of 2010
      PROF. NAGENDRA PRASAD VERMA
                    Versus
           STATE OF BIHAR & ORS.
                     with
             MJC No.587 of 2010
           DR. PARAS NATH SINHA
                    Versus
           STATE OF BIHAR & ORS.
                     with
             MJC No.1414 of 2010
            DR. KRISHNA ACHARI
                    Versus
           STATE OF BIHAR & ORS.
                     with
             MJC No.1415 of 2010
         DR. AJAY KRISHNA KEOLYAR
                    Versus
           STATE OF BIHAR & ORS.
                     with
             MJC No.1416 of 2010
       DR. (SMT.) SHAKUNTALA VERMA
                    Versus
           STATE OF BIHAR & ORS.
                     with
             MJC No.1417 of 2010
          DR. KANTI PRASAD VERMA
                    Versus
           STATE OF BIHAR & ORS.
                                        2




                               with
                       MJC No.1418 of 2010
                    DR. RAM NANDAN SHUKLA
                             Versus
                     STATE OF BIHAR & ORS.
                               with
                       MJC No.1419 of 2010
                    DR. MADAN PRASAD SINHA
                             Versus
                     STATE OF BIHAR & ORS.
                               with
                       MJC No.1420 of 2010
                 DR. RAJESHWAR PRAASAD SINHA
                             Versus
                     STATE OF BIHAR & ORS.
                               with
                       MJC No.1421 of 2010
                    DR. MAKESHWAR PRASAD
                             Versus
                      STATE OF BIHAR & ORS.
                             -----------

8. 20.7.2010 Learned counsel for the petitioners and Mr Ajay

Kumar Sinha, learned counsel for the opposite party-University as

also the State are present.

No show cause has been filed on behalf of the State

except in M.J.C. No.1415 of 2010 and M.J.C. No.1416 of 2010.

Learned counsel appearing for the State submits that

the copy of the show cause filed on behalf of the University has not

been served on them and, as such, they are not in a position to file

their show cause considering the allegations made in the contempt

application as also the show cause of the University.

Learned counsel for the University submits that the

copy of the show cause would be served on the learned counsel for the

State within a period of one week. During the same period, learned

counsel for the petitioners shall also serve copy of the rejoinder on the
3

learned counsel for the State.

List these cases under the same heading on 17th of

August, 2010.

PNM                            (Shailesh Kumar Sinha, J.)