Patna High Court – Orders
Vandana Rani vs The State Of Bihar &Ors on 8 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4327 of 2008
Vandana Rani
Versus
The State Of Bihar &Ors.
-----------
3 08.07.2011 Learned counsel for the respondents
prays for and is granted four weeks time to
file counter affidavit in the case.
Put up after four weeks.
Counter affidavit must be sworn by
respondent no.3, District Superintendent of
Education, Patna personally.
(J. N. Singh, J.)
BT