IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1759 of 2010
MD. KHALIGUZZAMAN KHAN
Versus
STATE OF BIHAR & ORS.
-----------
4 22.6.2011 Counsel for the University, with
reference to the order of this Court dated
27.4.2011, would submit that he would require
a further period of three months’ time for
completing the action, which has been
initiated against the erring officials found
prima-facie responsible for violating the
order of this Court.
List this case after three months
i.e. on 28.9.2011 at the same position.
The Registrar and the Finance
Officer of the University, who are personally
present today, shall also remain present on
the next day.
Rsh (Mihir Kumar Jha, J.)