Patna High Court – Orders
Sri Laxmi High School vs The State Of Bihar & Ors on 18 October, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.14077 of 2011
Sri Laxmi High School
Versus
The State Of Bihar & Ors
----------------------------------
2 18.10.2011 Let the petitioner convert this matter into PIL. He is
required to do the needful both in the matter of court fee and the
additional set of writ petition etc. within two weeks as the issue
raised can be better appreciated in PIL jurisdiction.
( Ajay Kumar Tripathi, J.)
RPS