Patna High Court – Orders
Nawnit Kumar vs The State Of Bihar &Amp; Ors on 22 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3058 of 2008
NAWNIT KUMAR
Versus
THE STATE OF BIHAR & ORS
-----------
9 22.02.2011 Heard learned counsel for the petitioner and
the State.
As prayed, learned counsel for the petitioner
is permitted to implead the Deputy Development
Commissioner, Vaishali at Hajipur as a party
respondent in course of the day.
Put up on 24.2.2011 under the same heading.
Spd/- (Dr. Ravi Ranjan, J.)