IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10015 of 2010
ANITA RAM
Versus
THE STATE OF BIHAR & ORS
-----------
03/ 10.08.2010 I.A.No.6407 of 2010 has been filed by the petitioner for
adding a further relief to the writ petition as mentioned in paragraph
1 of the interlocutory application which has resulted due to
subsequent development during the pendency of the writ petition. In
the said circumstances, the said I.A.No.6407 of 2010 is allowed. Let
the additional relief sought by the petitioner be added to the relief
claimed by the petitioner.
Heard learned counsel for the petitioner, learned counsel
for the State and its authorities (respondent nos. 1, 2, 3) as well as
learned counsel for respondent no.4.
Let notices be issued in the admission matter as well as in
the stay matter (I.A.No.6117 of 2010) to respondent nos. 5 to 31 by
ordinary process for which Talbana etc. must be filed by the
petitioner within one week, failing which the writ petition or the
interlocutory application, as the case may be, shall stand rejected
without further reference to the Bench.
During the pendency of the interlocutory application
bearing I.A.No.6117 of 2010, let there be stay of operation of notice
dated 15.07.2010 (Annexure-9) sent by the Executive Officer, Nagar
Parishad Samastipur as per direction of the District Magistrate,
Samastipur.
2
Let the resolution of the meeting dated 21.07.2010
(Annexure-10) be also stayed during the pendency of the said
interlocutory application.
Sunil ( S. N. Hussain, J.)