IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.8051 of 2011
Dr.S.M.Naqui Imam Dental College & Hospital
Versus
The Union Of India & Ors
----------------------------------
4 08/09/2011 With due respect to the learned counsel
representing the petitioners, this writ application lacks
many a vital documents with regard to the earlier
disputes and the orders which have been passed both by
this Court and may be by the Apex Court.
Unless all those documents are produced and
brought on record, the Court may not be able to
appreciate the facts in entirety and the background
thereto.
As prayed for, one week’s time is granted for the
same.
Let this matter be listed after one week.
AMIN/ (Ajay Kumar Tripathi, J.)