IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No 13115 of 2010
ASHA KUMARI
Versus
THE STATE OF BIHAR & ORS
-----------
2 29.10.2010 The petitioner challenges her suspension by Annexures-1
and 2.
Let state Counsel take instructions in the matter and file a
comprehensive counter affidavit so that the matter may be decided and
disposed of at the stage of admission itself.
Put up For Orders on 15th of November, 2010 by when
counter affidavit must be filed. The affidavit should be sworn by the
Director, Secondary Education, Government of Bihar, Patna.
M.E.H./ (Navaniti Prasad Singh)