IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1065 of 2008
DR. PRABHAT KUMAR NAYAK .
Versus
THE STATE OF BIHAR & ORS .
-----------
4. 18.08.2010 A show cause has been filed on behalf of opposite party
nos. 2 and 3 i.e. the Secretary, Department of Health and the
Controller, Health Services, Department of Health, Government
of Bihar. It states that the admitting institution does not require
any permission from the State Government for admitting
students. The Principal of the College was opposite party no. 4
(wrongly mentioned in place of 5). Opposite party no. 5 has filed
his show cause. At para 8 he states that he sought further
instructions from the Additional Director, Medical Education
Directorate of Health and he is awaiting suitable directions.
Let the Secretary, Department of Health, Controller,
Health Services, Department of Health, the Additional Director,
Medical Education, Directorate of Health and the Principal,
Darbhanga Medical College appear in person before this Court to
show cause why charges be not framed against them.
List at the same position on 8.9.2010.
Snkumar/- (Navin Sinha,J.)