High Court Patna High Court - Orders

Mahila Mahavidyalaya Through … vs The Union Of India & Ors on 16 August, 2011

Patna High Court – Orders
Mahila Mahavidyalaya Through … vs The Union Of India & Ors on 16 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Civil Writ Jurisdiction Case No.12952 of 2011
                  Mahila Mahavidyalaya Through Secretary Rana Pratap Singh
                                               Versus
                                  The Union Of India & Ors
                                  ----------------------------------

2 16/08/2011 Learned counsel for the National Council for

Teachers Education is granted three weeks’ time, as

prayed for, to file counter affidavit.

In view of the similar orders having been passed

in other matters, no coercive action will be taken against

the petitioner in the meantime.

Let this matter come up after three weeks.

    AMIN/                           (Ajay Kumar Tripathi, J.)