IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10901 of 2010
Smt.Indu Kumari Singh
Versus
Chairman, State Transport Appellate Tribunal & Ors.
-----------
03/ 28.09.2011 I.A.No.6488 of 2011 has been filed by the petitioner for
adding certain reliefs, detailed in paragraph-1 thereof to the reliefs
already claimed in the writ petition.
Considering the averments made by learned counsel for
the parties, this interlocutory application is allowed. Let the reliefs
claimed in the interlocutory application be also added to the reliefs
already claimed in the writ petition.
As prayed for by learned counsel for the respondents,
put up this case under the same heading on 20th of October, 2011 to
enable him to seek instructions and file a counter affidavit.
(S. N. Hussain, J.)
Sunil