IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3468 of 2011
Raj Bansh Dubey
Versus
The State Of Bihar & Ors
-----------
02. 8.7.2011 Allegation made by the petitioner in the writ that
even if his name figured in the merit list at the pretty high
position having 228 marks, persons with lesser marks in the
general category to which the petitioner is a claimant have come
to be appointed by the respondents. Petitioner alleges fowl play
in the decision.
As counter affidavit on behalf of the State would be
required to be filed, let this matter be listed in top twenty cases
after four weeks.
rkp ( Ajay Kumar Tripathi, J.)