High Court Patna High Court - Orders

Lalsa Giri vs The State Of Bihar & Ors on 5 September, 2011

Patna High Court – Orders
Lalsa Giri vs The State Of Bihar & Ors on 5 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Civil Writ Jurisdiction Case No.9739 of 2011
                                         Lalsa Giri
                                           Versus
                              The State Of Bihar & Ors
                              ----------------------------------

2 05/09/2011 Learned counsel for the State is granted six

weeks’ time to file counter affidavit indicating the reason

why the petitioner has not been appointed on the post of

Angan Bari Sevika even though she has been selected

way back in the year 2007.

Let this matter be listed after six weeks.

    AMIN/                       (Ajay Kumar Tripathi, J.)