Patna High Court – Orders
Pawan Kumar Singh vs The State Of Bihar &Amp; Ors on 22 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4919 of 2010
PAWAN KUMAR SINGH
Versus
THE STATE OF BIHAR & ORS
-----------
02. 22.12.2010 Issue notice to respondent No.8 both by registered post as
well as ordinary process. Requisites etc. for the same must be filed by
7th January, 2011. List after service of notice.
Counsel for the State must also seek instruction as to their
stand on the issue whether Up Shashtri is akin and equivalent to
Intermediate degree.
Any appointment being made pursuant to the impugned
order will be subject to the result of the writ application.
rkp ( Ajay Kumar Tripathi, J.)