IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.14364 of 2010
PURUSHOTTAM PANDEY
Versus
THE STATE OF BIHAR & ORS
-----------
2 20/04/2011 Issue notice to respondent nos. 9 to 11 both
under registered cover with A/D as well as under
ordinary mode for which necessary requisites must be
filed within one week, failing which this writ application
shall stand dismissed as against them without further
reference to the Bench.
Let this matter come up after service of notice.
In the meantime the respondents including the
Bihar School Examination Board must file counter
affidavit.
AMIN/ (Ajay Kumar Tripathi, J.)