IN THE HIGH COURT OF JUDICATURE AT PATNA
MISCELLANEOUS JURISDICTION CASE No.3517 of 2010
====================================================
KRISHNA KUMAR MISHRA & ANR.
Versus
THE STATE OF BIHAR & ORS.
====================================================
03. 12.07.2011. As requested by the counsel for the
Bihar School Examination Board, two weeks’
time is allowed to file show-cause reporting
compliance of the order of the High Court.
Put up after two weeks under the same
heading maintaining its position.
(V.N.Sinha,J.)
P.K.P.