High Court Patna High Court - Orders

Ravindra Kumar vs The State Of Bihar &Amp; Ors on 14 February, 2011

Patna High Court – Orders
Ravindra Kumar vs The State Of Bihar &Amp; Ors on 14 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.13568 of 2009
                                  RAVINDRA KUMAR
                                         Versus
                             THE STATE OF BIHAR & ORS
                                       -----------

05. 14.2.2011 In view of the stand taken by the respondent B N Mandal

University in their counter affidavit, a copy of which has been served

on the counsel for the State, the Principal Secretary, Human Resource

Development Department has to respond to the stand of the University

specially when no guideline or decision has been taken by the H R D

Ministry in response to the communication dated 20.10.2008, addressed

to the Principal Secretary by the Registrar of the University, which has

been annexed as Annexure-A with other supporting documents.

Counsel for the State prays for three weeks time. He is

granted indulgence with a clear direction that affidavit on that score

must come by the next date.

List after three weeks.

rkp                                       ( Ajay Kumar Tripathi, J.)