IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10360 of 2006
DR.UMA SHANKAR PD.SINGH
Versus
THE STATE OF BIHAR & ORS
-----------
2. 03.11.2010 List this case after two weeks at the same
position in order to enable learned counsel for the Lalit
Narayan Mithila University and the State of Bihar to file
their counter affidavit.
It is, however, made clear that if the counter
affidavit is not filed in the aforementioned period of two
weeks, this Court would not only impose exemplary cost
but would also seek the personal appearance of Vice-
Chancellor and the Registrar of Lalit Narayan Mithila
University as also Director, Higher Education.
kanchan (Mihir Kumar Jha, J.)