High Court Patna High Court - Orders

Ajay Kumar Singh vs The State Of Bihar &Amp; Ors on 30 August, 2010

Patna High Court – Orders
Ajay Kumar Singh vs The State Of Bihar &Amp; Ors on 30 August, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.11192 of 2005
                                AJAY KUMAR SINGH
                                        Versus
                            THE STATE OF BIHAR & ORS
                                      -----------

3 30/08/2010 Learned counsel for the petitioner is directed to

implead State of Jharkhand through the concerned

Authority as a party respondent to this writ application.

Let a copy of this writ application along with

annexures be served on the learned counsel for the State

of Jharkhand within one week.

Let counter affidavit on behalf of the State of

Bihar as well as State of Jharkhand be filed within six

weeks.

List this matter thereafter.

    AMIN/                          (Ajay Kumar Tripathi, J.)