IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.7976 of 2008
Binda Prasad Singh
Versus
The State Of Bihar & Ors
----------------------------------
11 15.10.2011 In this case from record it appears that a counter
affidavit on behalf of University was filed in the year 2008 itself.
However, copy of same was not served on learned counsel for the
petitioner. The case was being adjourned regularly for getting
instruction.
Sri Harendra Tiwari, learned counsel for the University
informs the court that despite his best effort he has not received any
instruction from the University nor he could serve copy of the
counter affidavit on learned counsel for the petitioner.
In number of cases it has been noticed that learned
counsel for the University is not getting any instruction from the
University.
In view of the facts and circumstances, it is desirable to
direct the Registrar of the B.R.A. Bihar University, Muzaffarpur, to
remain physically present in the court on 14th November, 2011.
( Rakesh Kumar, J.)
Praful