Patna High Court – Orders
Arvind Kumar vs The State Of Bihar &Amp; Ors on 8 July, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No 8544 of 2008
ARVIND KUMAR
Versus
THE STATE OF BIHAR & ORS
-----------
3 08.07.2010 Petitioner states that respondent No 6 is dead and he was
appointed as a Shiksha Mitra. Ultimately, he was absorbed as Panchayat
Teacher and has since died.
Let the name of respondent No 6 be deleted.
List this case For Admission alongwith CWJC No 2380 of
2008.
M.E.H./ (Navaniti Prasad Singh)