IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9774 of 2010
SHUSHMA KUMARI
Versus
THE VICE CHANCELLOR,B.R.AMBEDK
-----------
3. 16.9.2010 Learned counsel for the petitioner submits
that the 5th of July 2010 when she was asked to
appear was “Bharat Bandh” and therefore the
University was closed. On the 6th of July 2010 when
the petitioner attempted to appear again, the
University was closed because of a general strike.
These statements have come for the first time in the
rejoinder to the counter affidavit and do not find any
discussion in her representation appended at
Anenxure-6 to the supplementary affidavit.
Learned counsel for the petitioner prays for
adjournment to bring on record documentary
evidence in support of the fact assertion with regard
to the two dates.
As prayed for, List on the 30th of
September, 2010 at the same position for final
disposal, at the stage of admission.
P. Kumar ( Navin Sinha, J.)