High Court Patna High Court - Orders

Licchavi College Of Teacher’S vs The State Of Bihar &Amp; Ors on 8 July, 2010

Patna High Court – Orders
Licchavi College Of Teacher’S vs The State Of Bihar &Amp; Ors on 8 July, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
               CWJC No.13927 of 2009
                   VIJAY KUMAR
                        Versus
          THE STATE OF BIHAR & ORS.
                          with
               CWJC No.9433 of 2010
           VIMAL VIBHUTI COLLEGE OF
              EDUCATION, BHAGALPUR
                        Versus
         THE STATE OF BIHAR & ORS.
                          with
               CWJC No.9372 of 2010
         LICCHAVI COLLEGE OF TEACHER'S
          TRAINING, VAISHALI & ORS.
                        Versus
          THE STATE OF BIHAR & ORS
                          with
               CWJC No.9394 of 2010
           DR. JAGARNATH MISHRA
         MAHAVIDALA, MUZAFFARPUR
                        Versus
          THE STATE OF BIHAR & ORS
================================================
Appearance:
MR BASANT CHOUDHARY, SR. ADVOCATE with
MR PRAMOD KUMAR, ADVOCATE for the petitioners.
MR AVRIND KUMAR, G.P.-XVII and
MR VAZAL RAHMAN, G.P.-VI for the State.
MR S.N. PATHAK, S.C.C.G. for Respondent no.2-Union of India.
MR J.S. BARNWAL, ADVOCATE for the Magadh University.
MR P.N. SHAHI, ADVOCATE for the L.N.M. University.
================================================
                                    -2-




                    CORAM :     HON'BLE THE CHIEF JUSTICE
                                           and
                                HON'BLE MR JUSTICE S.K. KATRIAR

                    ORAL ORDER

(PER : HON’BLE JUSTICE MS R.M. DOSHIT, CJ)

11. 08.07.2010. Learned Advocate Mr. S.N. Pathak appears

for the Respondent No. 2-National Council for Teachers

Education. He has filed counter affidavit in CWJC No.

13927 of 2009. Mr. Pathak assures the Court that copies

of the affidavit will be served upon the learned

Advocates appearing for the writ petitioners in all the

above Writ Petitions and other Advocates appearing for

the other parties.

At the request of the learned Advocates

appearing for the writ petitioners, let the matter be listed

for admission on 12.07.2010.

Learned Advocate Mr. Pathak states that Mr.

Hasib Ahmad, Member Secretary of National Council

for Teachers Education is personally present in the

Court. Personal presence of the Member Secretary, Mr.

Hasib Ahmad hereafter is dispensed with until further

orders.

The ad interim order dated 10.06.2010 made
-3-

on I.A. No. 5296 of 2010 is extended until further orders.

( R.M. Doshit, CJ )

( S.K. Katriar, J )
Dilip