IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.13042 of 2001
MD.SHAFIQUE KHAN
Versus
THE P.R.D.A. & ORS
-----------
10. 14.7.2010 Learned counsel for the petitioner is
permitted to add the Patna Municipal Corporation
through the Municipal Commissioner as party
respondent No.6 in the course of the day, as the
P.R.D.A. has stood merged in the Patna Municipal
Corporation.
Let a copy of the entire brief be served
upon learned counsel for the Patna Municipal
Corporation within three days from today.
Put up the matter on 4.8.2010.
VPS ( Ramesh Kumar Datta, J. )