High Court Patna High Court - Orders

Smt.Nilam Kumari @ Kumari Nilam vs The State Of Bihar & Ors on 8 July, 2011

Patna High Court – Orders
Smt.Nilam Kumari @ Kumari Nilam vs The State Of Bihar & Ors on 8 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.2838 of 2011
                          Smt.Nilam Kumari @ Kumari Nilam
                                            Versus
                                The State Of Bihar & Ors
                                          -----------

2 08/07/2011 As prayed for by the learned counsel for the

petitioner, he is permitted to implead Mamta Kumari as

a party respondent to the present writ application.

Issue notice to the newly impleaded respondent

both under registered cover with A/D as well as under

ordinary mode for which necessary requisites must be

filed within one week, failing which this writ application

shall stand dismissed as against her without further

reference to the Bench.

Let this matter be listed after service of notice.

In the meantime, learned counsel for the State

will also seek instruction and file counter affidavit.

    AMIN/                          (Ajay Kumar Tripathi, J.)