IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3232 of 2011
Arvind Jha
Versus
The State of Bihar & Ors
-----------
3. 17.10.2011 Learned counsel for the petitioner is permitted to
delete the name of Intermediate Education Council and
substitute it by the Bihar School Examination Board in the
descriptions of respondent Nos. 3 & 4 in the course of the
day.
He is directed to serve copy of the writ petition upon
learned counsel for the Bihar School Examination Board.
Put up in the same position on 20th October, 2011.
(Ramesh Kumar Datta,J.)
Spal/