Patna High Court – Orders
Vandana Rani vs The State Of Bihar &Ors on 8 July, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.4327 of 2008
                                     Vandana Rani
                                        Versus
                               The State Of Bihar &Ors.
                                     -----------
3 08.07.2011 Learned counsel for the respondents
prays for and is granted four weeks time to
file counter affidavit in the case.
Put up after four weeks.
Counter affidavit must be sworn by
respondent no.3, District Superintendent of
Education, Patna personally.
 (J. N. Singh, J.)
BT