Patna High Court – Orders
Lalsa Giri vs The State Of Bihar & Ors on 5 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.9739 of 2011
Lalsa Giri
Versus
The State Of Bihar & Ors
----------------------------------
2 05/09/2011 Learned counsel for the State is granted six
weeks’ time to file counter affidavit indicating the reason
why the petitioner has not been appointed on the post of
Angan Bari Sevika even though she has been selected
way back in the year 2007.
Let this matter be listed after six weeks.
AMIN/ (Ajay Kumar Tripathi, J.)