IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10921 of 2006
PROF.(DR.)GURCHARAN SINGH CHAWLA .
Versus
THE STATE OF BIHAR & ORS .
-----------
14 07.04.2011 In this case, on earlier occasion, a cryptic counter
affidavit was filed without giving any detail or specific reply to
the averment made in the writ petition.
The court is of the opinion that respondent/
University, is required to file specific counter affidavit.
Six weeks time is granted to learned counsel
appearing on behalf of University i.e. respondent nos. 1, 2 & 3,
to file detail counter affidavit.
Put up after eight weeks.
(Rakesh Kumar, J.)
Praful