Patna High Court – Orders
Jai Prakash Narain Singh vs The State Of Bihar &Amp; Ors on 22 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.134 of 2009
JAI PRAKASH NARAIN SINGH .
Versus
THE STATE OF BIHAR & ORS .
-----------
04. 22.09.2010 Heard learned counsel for the petitioner and
learned counsel for the University.
From the show cause, it is submitted that
the process of finalization of the gradation list has
been initiated. Positive steps have been taken and that
it shall be finalized soon.
In view of the submissions made by the
University to finalize the gradation list within two
months, the contempt application is disposed off on
that undertaking.
Any non-cooperation by the Principal of the
college in finalization of the gradation list within the
aforesaid time may invite issues of violation of the
orders of this Court by him.
The application stands disposed.
P.K. ( Navin Sinha, J.)