IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.112 of 2009
SUDAMA KUMAR PASWAN
Versus
THE STATE OF BIHAR & ORS
With
CWJC No.130 of 2009
BHARATI KUMARI
Versus
THE STATE OF BIHAR & ORS
With
CWJC No.132 of 2009
ASHA KUMARI
Versus
THE STATE OF BIHAR & ORS
With
CWJC No.218 of 2009
PURSHOTAM KUMAR
Versus
The State Of Bihar & Ors
With
CWJC No.225 of 2009
ARCHANA KUMARI
Versus
THE STATE OF BIHAR & ORS
With
CWJC No.354 of 2009
LAKESHWAR YADAV
Versus
THE STATE OF BIHAR & ORS
-----------
03/ 25.07.2011 Counsel for the petitioners is permitted to
change the nomenclature of Respondent No. 4. In place
of District Superintendent of Education, Nawada,
District Education Officer, Nawada should be impleaded
as Respondent No.4.
Despite sufficient time being allowed to the
State-respondents for filing counter affidavit till date it
has not been filed.
2
As a last indulgence, two weeks’ further time
is allowed for filing counter affidavit.
Put up these matters on 16th August, 2011,
retaining their positions.
In case counter affidavit will not be filed, the
District Education Officer, Nawada shall remain
physically present in Court.
DKS/ (Mridula Mishra, J.)