IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.14803 of 2011
Girija Devi & Ors
Versus
The State Of Bihar & Ors
----------------------------------
2 20.09.2011 As prayed, learned counsel for the
petitioners is permitted to implead the National
Highway Authority of India through its Director as
party respondent in this case.
Let two copies of the brief be served
upon learned counsel who ordinarily appears on
behalf of the National Highway Authority of India.
Put up this matter on 26.9.2011 under the
same heading.
(Dr. Ravi Ranjan, J.)
Spd/-