High Court Patna High Court - Orders

Jay Kumar Suman vs B.N.Mandal University &Amp; Ors on 5 July, 2010

Patna High Court – Orders
Jay Kumar Suman vs B.N.Mandal University &Amp; Ors on 5 July, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CWJC No.6078 of 2008
           JAY KUMAR SUMAN, SON OF SATYA NARAYAN YADAV, RESIDENT
           OF VILLAGE - HARIPUR KALA, POLICE STATION - HARIPUR KALA,
           POLICE STATION - MURLIGANJ, DISTRICT -MADHEPURA.
                                 Versus
           1. B.N.MANDAL UNIVERSITY, MADHEPURA, THROUGH ITS
              REGISTRAR.
           2. THE VICE CHANCELLOR, B.N. MANDAL UNIVERSITY,
              MADHEPURA.
           3. THE REGISTRAR, B.N.MANDAL UNIVERSITY, MADHEPURA.
           4. THE CONTROLLER OF EXAMINATION, B.N. MANDAL UNIVERSITY,
              MADHEPURA.
           5. THE SECRETARY, MILLIA FAKHRUDDIN ALI AHMAD TEACHERS
              TRAINING COLLEGE, RAMBAGH, PURNEA.

FOR THE PETITIONER         : - MR. UDAY CHAND BASAD, ADVOCATE
                               MR. BINOD KUMAR SINHA, ADVOCATE
FOR THE STATE             : - MR. H.P. SINGH, ADOVCATE
                                       -----------

02/ 05.07.2010 Writ application was filed in the year, 2008. Till

date no counter affidavit has been filed on behalf of

respondent-university.

As submitted by the petitioner’s counsel that

certificate is essential as he had to produce in connection

with teacher’s appointment in the last phase.

This application is being disposed of, directing

the respondent-university to examine the case of the

petitioner. As submitted already requisite fee has been

deposited by the petitioner, as such there is no reason for

delaying the issuance of certificate in favour of the

petitioner. The University and its authority make all
-2-

efforts for issuance of certificate in favour of the

petitioner within one week from the date of

production/communication of the order.

DKS/                                 (Mridula Mishra, J.)