Patna High Court – Orders
Anita Kumari vs The State Of Bihar &Amp; Ors on 5 July, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9726 of 2010
ANITA KUMARI
Versus
THE STATE OF BIHAR & ORS
-----------
02- 5.7.2010 The writ petitioner challenges the
Constitutional validity of the executive instructions
issued in respect of employment of Anganwari Sevika.
Under the High Court Rules, the matter shall be
placed before the learned Single Judge.
(R.M. Doshit, C.J.)
(S.K. Katriar, J.)
S.K.Pathak/