Patna High Court – Orders
Vinita Kumari vs The State Of Bihar & Ors on 14 November, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.16274 of 2011
Vinita Kumari
Versus
The State Of Bihar & Ors
----------------------------------
2 14.11.2011 Learned counsel for the Central Selection Board has been
handed over two copies of the writ application today. Counter
affidavit on their behalf would be filed within four weeks bringing on
record the application form of the petitioner as well as the material
under which the petitioner’s claim for appointed had to be considered.
List this matter thereafter.
( Ajay Kumar Tripathi, J.)
RPS