High Court Patna High Court - Orders

Kailash Prasad Mehta &Amp; Anr vs The State Of Bihar &Amp; Ors on 28 February, 2011

Patna High Court – Orders
Kailash Prasad Mehta &Amp; Anr vs The State Of Bihar &Amp; Ors on 28 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.7972 of 2010
                         KAILASH PRASAD MEHTA & ANR
                                   Versus
                          THE STATE OF BIHAR & ORS
                                -----------

2 28.02.2011 Learned counsel for the petitioners

seeks permission to add the Regional Deputy

Director of Education, Munger and District

Superintendent of Education, Begusarai as

party respondent nos. 7 and 8 in the writ

application in course of the day.

Permission is granted.

Mr. Ajay, learned Standing Counsel

No.11, appears and submits that he is not

satisfied with the counter affidavit filed in

the case earlier. He prays for further three

weeks time to seek instructions and file

fresh counter affidavit.

Put up after three weeks.

Pendency of this writ application

will not come in the way of the respondents

to release admitted dues of the petitioners.

      Arvind/                          ( J. N. Singh, J.)