High Court Patna High Court - Orders

Dr.Ravindra Panth vs The State Of Bihar & Anr on 8 July, 2011

Patna High Court – Orders
Dr.Ravindra Panth vs The State Of Bihar & Anr on 8 July, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.23170 of 2009
                                   Dr.Ravindra Panth
                                           Versus
                               The State Of Bihar & Anr
                                         -----------

2. 8.7.2011 The allegation against the petitioner is

that he had been appointed as Director of Nav

Nalanda Vihar, a deemed University on forged and

fabricated certificate. The police after investigation

submitted final report in the matter but the case

was pursued by the informant by way of a protest

petition, on which the cognizance was taken.

It has been submitted on behalf of the

opposite party no.2 that the issue as to whether

the petitioner was armed with genuine certificate is

subjudice before the Supreme Court vide an

S.L.P. which had been filed by the opposite party

no.2, but the petitioner was evading his

appearance in the said S.L.P.

On the other hand, the Counsel for the

petitioner submits that in fact the petitioner has

already entered appearance before the Supreme

Court to his knowledge and if he has not done so

he shall direct his client immediately to enter

appearance.

This application will be heard.

Since the opposite party no.2 has already
-2-

appeared, no notice need be issued on him.

Rule returnable three months.

In the mean while, the further proceeding in

Complaint case No.1449C of 2007 pending in the

court of Sri S.K. Choudhary, J.M. Ist class, Nalanda

shall remain stayed.

Narendra/                      ( Anjana Prakash, J. )