IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.15230 of 2009
======================================================
Neena Verma
…. …. Petitioner/s
Versus
Patna University,Patna & Ors
…. …. Respondent/s
======================================================
With
Civil Writ Jurisdiction Case No.17978 of 2009
======================================================
Dr.Binay Kumar Singh
…. …. Petitioner/s
Versus
The State Of Bihar & Ors
…. …. Respondent/s
======================================================
With
Civil Writ Jurisdiction Case No.18214 of 2009
======================================================
Dr.Akhauri Radha Krishna Sinha
…. …. Petitioner/s
Versus
The State Of Bihar & Ors
…. …. Respondent/s
======================================================
04/ 15-09-2011 Let these matters be listed on 22nd September, 2011,
retaining its position.
State must file its’ counter affidavit within this period,
otherwise writ applications will be disposed of without any
counter affidavit of the State.
(Mridula Mishra, J)
DKS/