IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.642 of 2011
In
(CIVIL WRIT JURISDICTION CASE 3058/2008)
Nawanit Kumar
Versus
The State Of Bihar & Ors
----------------------------------
3 10-08-2011 Learned counsel for the State prays for four
weeks time to seek instruction as to whether after
deducting five marks granted to the appellant for the
Degree of M.A he would still remain no.1 candidate or
his position will go down in comparison to other
candidates.
Put up under the same heading after four
weeks. The case shall retain its position in the list.
(Shiva Kirti Singh, J.)
(Amaresh Kumar Lal, J.)
BKS/-