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)