IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.15131 of 2010
DR.RAM PRAKASH MAHTO & ORS
Versus
THE STATE OF BIHAR & ORS
-----------
02 13.09.2010 Learned counsel for the petitioner, Mr. S.B.K.
Mangalam points out that he is filing herewith eleven sets of court fees
along with welfare stamp. He points out that this matter is similar to
matter, which is already in admission before this court. After interim
orders have been passed, the nature of interim order is indicated in
Annexure-10, being order dated 03.08.2010 passed in CWJC
No.10844 of 2010 and analogous cases.
Having considered the matter let this case also be listed
along with those cases for admission.
Till further orders of this court, the University
Notification of B.N. Mandal University, Madhepura dated 14.07.2010
in relation to shifting of date of appointment/ promotion of the
petitioner, shall not be given effect to.
Let the learned counsels for the State, the University
and the Chancellor take instructions in the matter and file a
comprehensive counter affidavit so that the matter may be disposed of
at the stage of admission itself.
Put up this case along with CWJC No.10844 of 2010
and analogous cases.
Trivedi/ (Navaniti Prasad Singh, J.)