IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.13497 of 2010
KAMESHWAR PRASAD SINGH son of late Rama
Singh, resident of village-Phulwari Building, Thana
Road Gudari Rai Chauck, Chapra, P.S.-Bhagwan
Bazar, Chapra.
Versus
THE STATE OF BIHAR & ORS
-----------
4. 14.12.2010. Heard Mr.Shivendra Kishore learned counsel for the
J.P.University, Chapra submits that almost all the grievances of the
petitioner have already been redressed.
Learned counsel for B.R.A. Bihar University,
Muzaffarpur again makes a prayer for adjournment of the case for
two weeks for filing counter affidavit.
Learned counsel for the petitioner submits that dues
are still outstanding which are required to be paid by both the
Universities.
As prayed by learned counsel appearing on behalf of
both the Universities, four weeks time is granted for obtaining
instruction and filing counter affidavit.
In the meanwhile, both the Universities are directed
to make payment of all the admitted dues to the petitioner.
While filing counter affidavit, the respondents-
Universities must indicate that all the admitted dues have already
been paid to the petitioner.
List this case after six weeks.
In the meanwhile, learned counsel for the State may
also file counter affidavit.
Md.S. ( Rakesh Kumar, J.)