IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.446 of 2011
Dr.Lal Bahadur Roy
Versus
The Union Of India & Ors
-----------
05. 04.08.2011 Counsel for the petitioner and Respondent-NIT are
present.
A supplementary affidavit has been filed on behalf
of the petitioner which is taken on record.
Learned counsel for the Respondent-NIT states that
he may be granted opportunity to file reply thereto.
It is the stand of the petitioner that the word
‘specialization’ has not been articulated and/or defined in the
Act which governs the case of the petitioner. The Act is called
National Institute of Technology Act, 2007. In this regard, he
draws attention of the Court to the averments made in
paragraphs 5 to 8 of the supplementary affidavit.
In order to obtain the response of the Respondent-
NIT on these averments, this Court deems it apposite to grant
opportunity to the Respondent-NIT to file reply to the
supplementary affidavit.
Let such reply be filed within two weeks.
Post this matter after three weeks as last zero item.
The time in the meanwhile may be utilized by the
parties for completion of pleadings.
( Kishore K. Mandal )
hr