High Court Patna High Court - Orders

Association Of Govt.Para Medic vs The State Of Bihar &Amp; Ors on 3 March, 2011

Patna High Court – Orders
Association Of Govt.Para Medic vs The State Of Bihar &Amp; Ors on 3 March, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CWJC No.8979 of 2006
         ASSOCIATION OF GOVT.PARA MEDICAL TRAINEES & ANR.
                                   Versus
                       THE STATE OF BIHAR & ORS
                                 -----------

5. 3.3.2011. Learned counsel appearing for the petitioners

submits that none has approached him to be impleaded as

petitioners. Thus, the petitioners could not avail the liberty

granted to them vide order dated 20.5.2008 for filing

amendment application.

Learned counsel submits that this writ application

may proceed only with regard to the petitioner no.2.

As prayed for on behalf of the State, post this

matter after three weeks to enable the learned counsel for the

State to seek instruction and file counter affidavit.

( Dr. Ravi Ranjan, J)
P.S.