High Court Patna High Court - Orders

Anjani Kumar Srivastava vs The State Of Bihar & Ors on 13 September, 2011

Patna High Court – Orders
Anjani Kumar Srivastava vs The State Of Bihar & Ors on 13 September, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.9180 of 2011
                               Anjani Kumar Srivastava
                                          Versus
                              The State Of Bihar & Ors
                                        -----------

3. 13.9.2011 I.A. No.6211 of 2011.

The interlocutory application has been filed for

addition of the governing body of the concerned college as

party respondent No.11 to the writ petition.

In the facts and circumstances of the case, the

prayer for addition of party is allowed.

As prayed for in the said interlocutory

application, learned counsel for the petitioner is permitted

to rectify the name of the college and of respondent No.10

during the course of the day.

I.A. No.6211/2011 is, accordingly, disposed of.

Put up along with C.W.J.C. No.19787/2010.

Issue notice to respondent Nos. 7 to 11.

Requisites, etc. both under ordinary process and registered

cover with A/D must be filed within one week, failing

either of which the writ application shall stand rejected

without further reference to a Bench.

Learned counsels for the State and for the Bihar

School Examination Board are directed to file their
2

respective counter affidavits in the present matter also

within two weeks from today.

VPS                                  ( Ramesh Kumar Datta, J. )