IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.3335 of 2011
Binod Kumar Singh
Versus
Arun Kumar V.C. M.U.Bodhgaya &
----------------------------------
3 16.11.2011 Despite indulgence granted earlier no affidavit
has been filed on behalf of the opposite party Magadh
University and its officials.
However, put up this matter after two weeks and
in the meantime necessary affidavit explaining the stand
must be filed by the concerned.
It is made clear that this order would not come
in the way of the concerned authority in compliance of the
order dated 11.03.2011 passed in C.W.J.C. No. 10578 of
2006.
SC ( Dr. Ravi Ranjan, J.)