IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1954 of 2011
Ranjeet Roy
Versus
The State Of Bihar & Ors.
-----------
07/ 13.07.2011 As prayed for by learned counsel for respondent-Jay
Prakash University, put up this case under the same heading
retaining its position on 10.08.2011 as a last chance.
It may be mentioned here that if appropriate steps are
not taken within that time, this Court will have no option but to call
the authorities of the said University to appear personally in the
instant case for explaining their wilful disobedience of specific
directions of this Court passed on 08.10.2010 in Civil Review No.
88 of 2005.
MPS/ ( S. N. Hussain, J. )