IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.8979 of 2006
ASSOCIATION OF GOVT.PARA MEDICAL TRAINEES & ANR.
Versus
THE STATE OF BIHAR & ORS
-----------
5. 3.3.2011. Learned counsel appearing for the petitioners
submits that none has approached him to be impleaded as
petitioners. Thus, the petitioners could not avail the liberty
granted to them vide order dated 20.5.2008 for filing
amendment application.
Learned counsel submits that this writ application
may proceed only with regard to the petitioner no.2.
As prayed for on behalf of the State, post this
matter after three weeks to enable the learned counsel for the
State to seek instruction and file counter affidavit.
( Dr. Ravi Ranjan, J)
P.S.