IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.13522 of 2011
Kumar Kshitiz Abhinav
Versus
The State Of Bihar & Ors
----------------------------------
3 19/08/2011 Let a detailed counter affidavit be filed on behalf
of the respondents.
Respondent I.G.I.M.S. is restrained from taking
any kind of admission in the M.B.B.S. Course in the
changed circumstance till further orders of the Court.
I.G.I.M.S. is not bound to go by any kind of
recommendation made on the basis of counseling made
by any organization or the so called Bihar Combined
Entrance Competitive Examination Board constituted by
the State of Bihar.
Let this matter come up after one week when
pleadings must be completed by all the parties.
AMIN/ (Ajay Kumar Tripathi, J.)