IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.15050 of 2010
CHATURVEDI PHULENDRA DEO NARAY
Versus
THE STATE OF BIHAR & ORS
-----------
2 26/04/2011 Issue notice to respondent nos. 9,10 and 11 both
under registered cover with A/D as well as under
ordinary mode for which necessary requisites must be
filed within one week, failing which this writ application
shall stand dismissed as against them without further
reference to the Bench.
Let this matter come up after service of notice.
In the meantime, learned counsel for the State as
well as the respondent University will also file counter
affidavit.
AMIN/ (Ajay Kumar Tripathi, J.)