IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.19502 of 2011
Dr. Brahm Deo Sah
Versus
The State Of Bihar & Ors
----------------------------------
2 11.11.2011 As prayed on behalf of respondent no. 4 & 5/ Magadh
University, Bodh Gaya, eight weeks time is granted to seek
instruction and file counter affidavit. Respondent / University shall
be at liberty to raise any objection even on the point of
maintainability of the writ petition in its counter affidavit.
In the meanwhile, Smt. Shalini Raut, learned A.C. to
Government Advocate No. 3, appearing on behalf of
respondent/state, may also get instruction.
Put up thereafter.
Praful ( Rakesh Kumar, J.)