IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.7556 of 2011
M/S Gulab Memorial Inter College
Versus
The State Of Bihar & Ors
----------------------------------
2 16.8.2011 Let the matter may come up after four weeks when
counter affidavit would be filed on behalf of the State.
Mr. Sunil Kumar Singh, advocate informs the Court that
he has power for one of the teachers of the institution in question and
he submits that there is suppression of fact with regard to the
institution which is required to be brought to the notice of the Court
and to that extent he is a necessary party and he is required to be
heard. In case interlocutory application is filed by him the same will
be considered at an appropriate stage.
( Ajay Kumar Tripathi, J.)
RPS