High Court Patna High Court - Orders

Dinesh Choudhary vs The State Of Bihar & Ors on 7 July, 2011

Patna High Court – Orders
Dinesh Choudhary vs The State Of Bihar & Ors on 7 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.2439 of 2009
                                  Dinesh Choudhary .
                                           Versus
                              The State Of Bihar & Ors .
                                        -----------

3/ 07/07/2011 Heard learned counsel for the petitioner and

the State as also for the Bihar Intermediate Council.

The petitioner is stated to have been a student

of the Anugrah Memorial College at Gaya said to be

duly registered with the Council in the I.A. course for

the session-1992-1994. He claims that his mark sheet

was issued with certain errors in it which were

subsequently corrected also. He desires the original

certificate of his having completed the course.

Let the petitioner approach the respondents

and if he has applied in the prescribed manner and has

deposited the necessary fee etc., let his request be

considered in accordance with law within a maximum

period of four months from the date of

receipt/production of a copy of this order.

The application is disposed.

KC                                     ( Navin Sinha, J.)