Patna High Court – Orders
Sunita Devi vs The State Of Bihar &Amp; Ors on 18 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1002 of 2011
SUNITA DEVI
Versus
THE STATE OF BIHAR & ORS
-----------
2. 18.1.2011 Learned counsel for the petitioner states
that she will confine the writ petition for the relief of
appointment on compassionate ground only. She is
permitted to make necessary corrections in the writ
petition in the course of the day.
S.Pandey ( Ramesh Kumar Datta, J.)