IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10240 of 2011
Prince Aman
Versus
The State Of Bihar & Ors
-----------
2 01/07/2011 Let counter affidavit on behalf of the State be
filed within two weeks.
Let this matter come up in the same position
after two weeks.
Prima facie, the materials and submissions made
on behalf of the respondents do not make out a case that
the petitioner has been intentionally put in the bracket of
general category candidate contrary to his declaration. In
fact, there seems to be a misleading statement made in
the affidavit which will be considered at the time of
hearing in admission matter when counter affidavit is
filed.
AMIN/ (Ajay Kumar Tripathi, J.)