High Court Patna High Court - Orders

Jay Ram Singh &Amp; Ors. vs The State Of Bihar &Amp; Ors. on 27 April, 2011

Patna High Court – Orders
Jay Ram Singh &Amp; Ors. vs The State Of Bihar &Amp; Ors. on 27 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
               MJC No 303 of 2011
          JAWED KARIM KHAN & ORS
                    Versus
          THE STATE OF BIHAR & ORS
                     with
              MJC No 4829 of 2010
             BINOD KUMAR & ORS
                    Versus
          THE STATE OF BIHAR & ORS
                     with
              MJC No 1657 of 2011
       DR RAJ KISHORE PD SINGH & ORS
                    Versus
          THE STATE OF BIHAR & ORS
                     with
              MJC No 1429 of 2011
         DR DEVENDRA KUMAR & ORS
                    Versus
          THE STATE OF BIHAR & ORS
                     with
              MJC No 1432 of 2011
             SUSHIL KUMAR OJHA
                    Versus
          THE STATE OF BIHAR & ORS
                     with
              MJC No 1436 of 2011
               DR AJAY KUMAR
                    Versus
          THE STATE OF BIHAR & ORS
                     with
              MJC No 4721 of 2010
            SUDHIR KUMAR & ORS
                    Versus
          THE STATE OF BIHAR & ORS
                     with
              MJC No 4870 of 2010
     MANKESHWAR DAYAL MALDAHIYAR
                    Versus
          THE STATE OF BIHAR & ORS
                     with
              MJC No 950 of 2011
        KIRAN PRAKASH GUPTA & ORS
                    Versus
          THE STATE OF BIHAR & ORS
                     with
              MJC No 994 of 2011
        SATYA NARAIN THAKUR & ORS
                    Versus
         THE STATE OF BIHAR & ORS
                     with
                                          2
                           MJC No 996 of 2011
                        LALITESHWAR MISHRA
                                Versus
                      THE STATE OF BIHAR & ORS
                                  with
                           MJC No 1116 of 2011
                    DR RAKESH KUMAR SINGH & ORS
                                Versus
                      THE STATE OF BIHAR & ORS
                                  with
                           MJC No 1119 of 2011
                         UMESH PRASAD & ORS
                                Versus
                      THE STATE OF BIHAR & ORS
                                  with
                           MJC No 1120 of 2011
                         JAY RAM SINGH & ORS
                                Versus
                      THE STATE OF BIHAR & ORS
                                  with
                           MJC No 1419 of 2011
                     BIRENDRA KR. MISHRA & ORS
                                Versus
                      THE STATE OF BIHAR & ORS
                                  with
                           MJC No 1476 of 2011
                    JIBAY NARAYAN MISHRA & ORS
                                Versus
                      THE STATE OF BIHAR & ORS
                                  with
                           MJC No 1496 of 2011
                        RAJ KISHOR RAY & ORS
                                Versus
                      THE STATE OF BIHAR & ORS
                                  with
                           MJC No 1788 of 2011
                    DR NIRMAL KUMAR SINGH & ORS
                                Versus
                      THE STATE OF BIHAR & ORS
                               -----------

2 27.04.2011 Issue notice of contempt to the opposite parties for wilful

disobedience of orders of this Court dated 21.09.2010.

Learned counsel for the State and counsel for the University

must ensure that show causes are filed by 11th of May, 2011.

List for Admission on 18th of May, 2011.

3

If comprehensive show causes showing full compliance is

not filed by 11th of May 2011, the Principal Secretary, Department of

Human Resources Development, Government of Bihar, Patna and the

respective Vice Chancellors would be personally present in this Court to

answer Rule of Contempt.

M.E.H./                                      (Navaniti Prasad Singh)