High Court Patna High Court - Orders

Jagriti Kiran vs The State Of Bihar &Amp; Ors on 31 March, 2011

Patna High Court – Orders
Jagriti Kiran vs The State Of Bihar &Amp; Ors on 31 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.11179 of 2010
                                JAGRITI KIRAN
                                    Versus
                           THE STATE OF BIHAR & ORS
                                 -----------

3 31.3.2011 Interlocutory Application No. 2383 of 2011 is an

application with a prayer to allow the petitioner to implead the

private respondents whose names have been indicated in

paragraph-2 of the application as respondent nos. 9 to 15.

This interlocutory application is allowed.

Let the persons, namely, Vijay Shanker, Ajay

Kumar, Rokshana Parvin, Ranju Kumari, Sulina Kumari, Rinku

Kumari and Dinesh Kumar as indicated in paragraph-2 of the

application with details of their parentage and address be

impleaded as party respondents.

RPS                              (Ajay Kumar Tripathi,J.)