Patna High Court – Orders
Prabin Chandra Singh vs The State Of Bihar & Ors on 7 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.9725 of 2011
======================================================
Prabin Chandra Singh
.... .... Petitioner/s
Versus
The State Of Bihar & Ors
.... .... Respondent/s
======================================================
Appearance :
For the Petitioner/s : Mr. Bipin Bihari Singh
For the Respondent/s : Mr. Devendra Kr Sinha Aag2
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE BIRENDRA PRASAD
VERMA
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
4 07-07-2011 Admit.
To be heard along with C.W.J.C. No. 14009 of 2006
and other agnate writ petitions
In view of the challenge to the Bihar Nationalized
Higher Secondary School( Service Conditions) Amendment Rule
2009, notice be issued to the learned Advocate General.
(R.M. Doshit, CJ)
(Birendra Prasad Verma, J)
Basudeo Tiwary/-