IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No 2732 of 2010
UMESH JHA
Versus
THE STATE OF BIHAR & ORS
WITH
CWJC No 3240 of 2010
PROF RAZI AHMAD SHAHEEN
Versus
THE STATE OF BIHAR & ORS
WITH
CWJC No 3440 of 2010
NIRMALA DEVI
Versus
THE STATE OF BIHAR & ORS
WITH
CWJC No 4734 of 2010
SURESH PRASAD SUMAN & ANR
Versus
THE STATE OF BIHAR & ANR
WITH
CWJC No 4855 of 2010
AKSHYABAT KUMAR THAKUR & ORS
Versus
THE STATE OF BIHAR & ORS
WITH
CWJC No 6319 of 2010
KULDIP YADAV & ORS
Versus
THE STATE OF BIHAR & ORS
WITH
CWJC No 7334 of 2010
GAUTAM KUMAR SINGH
Versus
THE STATE OF BIHAR & ORS
WITH
CWJC No 7726 of 2010
BINIT KUMAR SINGH & ANR
Versus
THE V C, BHUPENDRA NR MANDAL UNIVERSITY & ORS
WITH
CWJC No 7816 of 2010
SHAHID NAYEEM
Versus
THE B N MANDAL UNIVERSITY & ORS
-----------
4 30.08.2010 This batch of cases has been adjourned several times to
enable the University and the State to file comprehensive counter
2
affidavits. None has filed the same. A much generalised counter affidavit
has been filed on behalf of State which is not acceptable and is rejected as
such. At the cost of repetition, counter affidavits have to be specific to the
averments made in each individual case and have to be comprehensive.
Put up on 20th September, 2010 under the same heading
retaining its position by which time comprehensive counter affidavits,
both by the State and University, must be filed failing which the Court
would be compelled to impose heavy cost in each case.
Finance Officer shall be personally present on the next day
as well.
M.E.H./ (Navaniti Prasad Singh)