IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2401 of 2010
Kiran Shankar Prasad .
Versus
L.N.Mithila University & Ors. .
-----------
03/ 26.09.2011 Having heard counsel for the parties
and taking into account that the order of
this Court has not been complied as yet,
this Court by way of last indulgence would
adjourn the matter for 21.11.2011, in order
to enable the Authorities of Lalit Narayan
Mithila University to ensure full and final
compliance of the order of this Court.
List this case on 21.11.2011 along
with C.W.J.C NO. 8852 of 2006 under the
heading for ‘orders’.
Ranjan (Mihir Kumar Jha, J.)