Jharkhand High Court
Mahendra Prasad Singh vs Ranchi University & Ors on 28 March, 2011
IN THE HIGH COURT OF JHARKHAND, RANCHI
W.P.(S) No.6635 of 2005
Mahendra Prasad Singh ... Petitioner
Versus
Ranchi University, Ranchi through its Vice Chancellor,
Ranchi University, Ranchi & others ... Respondents
-----
CORAM : HON'BLE MR. JUSTICE J.C.S. RAWAT
For the Petitioner : Mr. Altaf Hussain
For the Respondents : xxx
----
10/28.03.2011
Learned counsel for the petitioner prays and granted three weeks time to
take fresh steps for notice.
If the steps be not taken within stipulated period, this petition shall stand
dismissed without further reference to a Bench.
(J.C.S. Rawat, J.)
R.Kumar