High Court Patna High Court - Orders

Brijnandan Singh vs State Of Bihar & Ors. on 26 September, 2011

Patna High Court – Orders
Brijnandan Singh vs State Of Bihar & Ors. on 26 September, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Miscellaneous Jurisdiction Case No.1496 of 2010
                                        Brijnandan Singh
                                               Versus
                                     State Of Bihar & Ors.
                                  ----------------------------------

3. 26.9.2011 Heard counsel for the petitioner and the counsel for

the State.

The order of this Court was to be complied by the

authorities of Magadh University which of course would include

the Principal of R.R.S.College, Mokama, a constituent unit of

Magadh University.

In the show cause reply filed on behalf of the

University now the blame has been shifted on the Principal of the

College by the officials of the University.

That being so, this Court would direct personal

appearance of the Registrar of Magadh University as also the

Principal of R.R.S.College, Mokama on 24th October, 2011 to

explain as to why they should not be jointly and/or separately

proceeded for committing contempt of this Court.

List this case on 24th October, 2011 at the same

position.

Let a copy of this order be sent to the Registrar,

Magadh University for its strict compliance.

(Mihir Kumar Jha,J.)

Surendra/