High Court Patna High Court - Orders

Madan Mohan Singh vs The State Of Bihar &Amp; Ors on 25 March, 2011

Patna High Court – Orders
Madan Mohan Singh vs The State Of Bihar &Amp; Ors on 25 March, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.2500 of 2011
                                 MADAN MOHAN SINGH
                                           Versus
                               THE STATE OF BIHAR & ORS
                                         -----------

03/ 25.03.2011 I.A.No.2270 of 2011 has been filed by the applicant for

being impleaded as party respondent to the writ petition. The

applicant is the original claimant and hence he is the necessary

party for proper adjudication of the matter. Accordingly, this

interlocutory application is allowed. Let the said applicant be

added as party respondent no.6.

Put up this case under the same heading retaining its

position on 08th of April, 2011.

Till further orders, respondents are restrained from

taking any coercive action against the petitioner.

(S. N. Hussain, J.)

Sunil