Patna High Court – Orders
Lalita Kumari vs The State Of Bihar & Ors on 20 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2842 of 2011
Lalita Kumari
Versus
The State Of Bihar & Ors
-----------
2. 20.9.2011 Learned counsel for the petitioner is permitted to add
the Zila Parishad, Vaishali through its Chief Executive Officer-
cum-Deputy Development Commissioner as party respondent
No.5 to the writ petition in the course of the day.
Put up day after tomorrow in the same position.
VPS ( Ramesh Kumar Datta, J. )