IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.17278 of 2011
Dr.I.S.N.R.K.P.L.D.Kisan College & Anr
Versus
The State Of Bihar & Anr
----------------------------------
2. 19.10.2011 Learned counsel for the petitioner submits that
the application of the petitioner-college for sanction of
additional faculty and certain subjects was approved by
the Intermediate Council in its meeting held on 17.1.2001
and all the necessary formalities, including deposit of
necessary amounts were made on behalf of the petitioner,
yet no formal notification has been issued either by the
erstwhile Intermediate Council or by its successor in 2007,
the Bihar School Examination Board.
As prayed for by learned counsel for the Bihar
School Examination Board, put up in the same position on
15.11.2011.
VPS ( Ramesh Kumar Datta, J.)