High Court Patna High Court - Orders

Binod Kumar &Amp; Ors vs The State Of Bihar &Amp; Ors on 19 August, 2010

Patna High Court – Orders
Binod Kumar &Amp; Ors vs The State Of Bihar &Amp; Ors on 19 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    CWJC No.6117 of 2010
                                   BINOD KUMAR & ORS
                                            Versus
                                THE STATE OF BIHAR & ORS
                                          -----------

3. 19-08-2010 Petitioners are permitted to add Gandhi Hindi

Vidyapith, Allahabad, Utter Pradesh with its proper full address as

party Respondent no. 14, which should be made within one week.

Issue notice to newly added Respondent no. 14 by

registered post as well as ordinary process, directing them to file a

proper duly sworn affidavit in support of authenticity of the course

as alleged by the petitioners as well as authenticity of the mark

sheet as appended by them and the recognition of the said course

by the Government of Utter Pradesh as well as Government of

Bihar for the course in question. The affidavit must be filed within

one week of service of notice otherwise inference adverse to them

would be drawn.

Requisites etc. must be filed within one week, failing

which this application shall stand rejected without further

reference to a Bench.

List for admission as 1st zero item one month after

receipt of service of notice on Respondent no. 14.

Sujit                                                             (Navaniti Prasad Singh,J)