IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.13568 of 2009
RAVINDRA KUMAR
Versus
THE STATE OF BIHAR & ORS
-----------
05. 14.2.2011 In view of the stand taken by the respondent B N Mandal
University in their counter affidavit, a copy of which has been served
on the counsel for the State, the Principal Secretary, Human Resource
Development Department has to respond to the stand of the University
specially when no guideline or decision has been taken by the H R D
Ministry in response to the communication dated 20.10.2008, addressed
to the Principal Secretary by the Registrar of the University, which has
been annexed as Annexure-A with other supporting documents.
Counsel for the State prays for three weeks time. He is
granted indulgence with a clear direction that affidavit on that score
must come by the next date.
List after three weeks.
rkp ( Ajay Kumar Tripathi, J.)