IN THE HIGH COURT OF JUDICATURE AT
                         PATNA
                  Civil Writ Jurisdiction Case No.4660 of 2009
         =============================================
 Kalawati Singh
…. …. Petitioner/s
Versus
The State Of Bihar & Ors
…. …. Respondent/s
=============================================
Appearance :
 For the Petitioner/s : Mr. Rajendra Kumar Giri
Mr. Kinkar Kumar
 For the Respondent/s : Mr. (Sc5)
=============================================
4 09-09-2011 I. A. No. 6142 of 2011
Interlocutory Application has been filed
by the petitioner in view of development, which
has taken place, during the pendency of the Writ
Application.
Petitioner has prayed for amending
relief and also to implead Block Development
Officer-cum-Executive Officer, Panchayat Samiti,
Kaler as Respondent No. 6.
Additional prayer is with regard to
quashing of order, contained in Memo No. 18
(Edu), Kaler, dated 29.08.2011, passed by Block
Development Officer, Kaler.
Interlocutory Application is allowed.
Additional relief will form the part of
 main application. Block Development Officer-
 2
2/2
cum-Executive Officer, Panchayat Samiti, Kaler
as well as District Development Commissioner,
Arwal is directed to be added as Respondent Nos.
6 and 7.
No Counter Affidavit has been filed on
behalf of the State.
As a last indulgence, time till 29th of
September, 2011 is allowed for filing Counter
Affidavit.
Put up this matter on 30th of September,
2011, retaining its position.
(Smt. Mridula Mishra, J)
Shashi Kant Mishra/-