High Court Patna High Court - Orders

Umakant Jha vs The State Of Bihar &Amp; Ors on 10 March, 2011

Patna High Court – Orders
Umakant Jha vs The State Of Bihar &Amp; Ors on 10 March, 2011
                             IN THE HIGH COURT OF JUDICATURE AT PATNA

                             CIVIL WRIT JURISDICTION CASE No.4319 of 2011

                   ====================================================
                                     Umakant Jha - Petitioner
                                                    Versus
                                     The State of Bihar & Ors - Respondents
                   ====================================================
                   Appearance :
                   For the Petitioner:   Mr. Anant Kumar-1, Advocate
                   For the Respondents: Mr. Parth Sharthi, SC-10
                   ====================================================

                   CORAM: HONOURABLE THE CHIEF JUSTICE
                                 And
                          HONOURABLE MR. JUSTICE JYOTI SARAN

                   ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

2 10.03.2011 The petitioner will amend the cause title to

implead the respondents in persona designata.

The amendment will be made within a week from

today.

The respondent authorities will file counter

affidavit and apprise the Court as to what steps have been

taken to recover the amount misappropriated, if any.

Stand over to 31st March 2011.




                                                          (R.M.Doshit, CJ.)


Bibhash                                                      (Jyoti Saran, J.)