IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.12250 of 2011
Bhajan Prasad & Ors
Versus
The National Institute Of Tech
----------------------------------
3 08.09.2011 Mr. Sahi for the petitioners, learned counsel for the
Patna University and learned counsel for the respondent
N.I.T. are present.
Learned counsel for the Patna University submits
that he may be granted opportunity to consider and file reply
affidavit thereto.
This Court, considering the averments made in the
rejoinder affidavit filed on behalf of the petitioner, deems it
apposite to grant two weeks’ time to the respondent Patna
University to take instruction and file reply affidavit thereto.
Same time is granted to the respondent N.I.T. to take
instruction and file further reply affidavit, if any.
Post this matter after three weeks as last zero item.
( Kishore K. Mandal, J.)
pkj