High Court Patna High Court - Orders

Kalawati Singh vs The State Of Bihar & Ors on 9 September, 2011

Patna High Court – Orders
Kalawati Singh vs The State Of Bihar & Ors on 9 September, 2011
           IN THE HIGH COURT OF JUDICATURE AT
                         PATNA
                  Civil Writ Jurisdiction Case No.4660 of 2009
         =============================================

Kalawati Singh
…. …. Petitioner/s
Versus
The State Of Bihar & Ors
…. …. Respondent/s
=============================================
Appearance :

For the Petitioner/s : Mr. Rajendra Kumar Giri
Mr. Kinkar Kumar

For the Respondent/s : Mr. (Sc5)
=============================================

4 09-09-2011 I. A. No. 6142 of 2011

Interlocutory Application has been filed

by the petitioner in view of development, which

has taken place, during the pendency of the Writ

Application.

Petitioner has prayed for amending

relief and also to implead Block Development

Officer-cum-Executive Officer, Panchayat Samiti,

Kaler as Respondent No. 6.

Additional prayer is with regard to

quashing of order, contained in Memo No. 18

(Edu), Kaler, dated 29.08.2011, passed by Block

Development Officer, Kaler.

Interlocutory Application is allowed.

Additional relief will form the part of

main application. Block Development Officer-
2

2/2

cum-Executive Officer, Panchayat Samiti, Kaler

as well as District Development Commissioner,

Arwal is directed to be added as Respondent Nos.

6 and 7.

No Counter Affidavit has been filed on

behalf of the State.

As a last indulgence, time till 29th of

September, 2011 is allowed for filing Counter

Affidavit.

Put up this matter on 30th of September,

2011, retaining its position.

(Smt. Mridula Mishra, J)

Shashi Kant Mishra/-