IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3404 of 2009
WIDOW DAI JEE DEVI
Versus
THE STATE OF BIHAR & ORS.
-----------
4 08.10.2010 Learned counsel for the petitioner is present.
A show cause has been filed on behalf of the
opposite party no.2.
As prayed for, learned counsel for the State is
permitted to make necessary correction in the show
cause with regard to the nomenclature of the opposite
party no.2.
Learned counsel for the University today again
prays for time to file the show cause.
As prayed for, put up this matter after three
weeks after Durga Puja holidays to enable filing of the
show cause.
Manish/- ( Shailesh Kumar Sinha,J.)