High Court Patna High Court - Orders

Asha Kumari vs The State Of Bihar & Ors on 25 July, 2011

Patna High Court – Orders
Asha Kumari vs The State Of Bihar & Ors on 25 July, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.112 of 2009
                         SUDAMA KUMAR PASWAN
                                    Versus
                        THE STATE OF BIHAR & ORS
                                     With
                            CWJC No.130 of 2009
                            BHARATI KUMARI
                                    Versus
                        THE STATE OF BIHAR & ORS
                                     With
                            CWJC No.132 of 2009
                              ASHA KUMARI
                                    Versus
                        THE STATE OF BIHAR & ORS
                                     With
                            CWJC No.218 of 2009
                           PURSHOTAM KUMAR
                                    Versus
                           The State Of Bihar & Ors
                                     With
                            CWJC No.225 of 2009
                            ARCHANA KUMARI
                                    Versus
                        THE STATE OF BIHAR & ORS
                                     With
                            CWJC No.354 of 2009
                           LAKESHWAR YADAV
                                    Versus
                        THE STATE OF BIHAR & ORS
                                   -----------

03/ 25.07.2011 Counsel for the petitioners is permitted to

change the nomenclature of Respondent No. 4. In place

of District Superintendent of Education, Nawada,

District Education Officer, Nawada should be impleaded

as Respondent No.4.

Despite sufficient time being allowed to the

State-respondents for filing counter affidavit till date it

has not been filed.

2

As a last indulgence, two weeks’ further time

is allowed for filing counter affidavit.

Put up these matters on 16th August, 2011,

retaining their positions.

In case counter affidavit will not be filed, the

District Education Officer, Nawada shall remain

physically present in Court.

DKS/                          (Mridula Mishra, J.)