IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.7385 of 2011
Kumari Sarita Mehta
Versus
The State Of Bihar & Ors
-----------
02. 10.8.2011 Issue notice to respondent No.7 both by registered
post as well as ordinary process. Requisites etc. for the same
must be filed within a week. List after service of notice.
The respondents too will have to answer as to on
what basis they have accepted the so-called certification issued
by Central Board of Higher Education, Vachaspati Bhawan,
New Delhi to be a valid piece of degree of qualification and
whether it is recognized by the State of Bihar and whether they
have been fooled in believing that certificate has been issued by
the Central Board of Secondary Education by similarity of name.
rkp ( Ajay Kumar Tripathi, J.)