IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.7237 of 1999
PARVATI KUMARI & ORS
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.13136 of 2001
PARVATI KUMARI & ORS
Versus
STATE OF BIHAR & ORS
with
CWJC No.10437 of 2002
PARVATI KUMARI & ORS
Versus
THE STATE OF BIHAR & ORS
-----------
13 28.10.2010 Pursuant to order dated 28.9.2010 having heard the matter,
this Court noticing the facts formulating certain issues in which
comprehensive counter affidavit was required to be filed by the State. It
was expected that State would file the counter affidavit and so would
the University but unfortunately because of intervening Puja Holidays ,
learned counsels submit that they have not been able to do the same.
Put up for further hearing on 23.11.2010,as a matter of last
indulgence.
singh (Navaniti Prasad Singh,J)