IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11192 of 2005
AJAY KUMAR SINGH
Versus
THE STATE OF BIHAR & ORS
-----------
3 30/08/2010 Learned counsel for the petitioner is directed to
implead State of Jharkhand through the concerned
Authority as a party respondent to this writ application.
Let a copy of this writ application along with
annexures be served on the learned counsel for the State
of Jharkhand within one week.
Let counter affidavit on behalf of the State of
Bihar as well as State of Jharkhand be filed within six
weeks.
List this matter thereafter.
AMIN/ (Ajay Kumar Tripathi, J.)