IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2439 of 2009
Dinesh Choudhary .
Versus
The State Of Bihar & Ors .
-----------
3/ 07/07/2011 Heard learned counsel for the petitioner and
the State as also for the Bihar Intermediate Council.
The petitioner is stated to have been a student
of the Anugrah Memorial College at Gaya said to be
duly registered with the Council in the I.A. course for
the session-1992-1994. He claims that his mark sheet
was issued with certain errors in it which were
subsequently corrected also. He desires the original
certificate of his having completed the course.
Let the petitioner approach the respondents
and if he has applied in the prescribed manner and has
deposited the necessary fee etc., let his request be
considered in accordance with law within a maximum
period of four months from the date of
receipt/production of a copy of this order.
The application is disposed.
KC ( Navin Sinha, J.)