High Court Patna High Court - Orders

Lal Bahadur Ram & Ors vs The State Of Bihar & Ors on 21 July, 2011

Patna High Court – Orders
Lal Bahadur Ram & Ors vs The State Of Bihar & Ors on 21 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.9576 of 2008
                           Lal Bahadur Ram & Ors
                                   Versus
                          The State Of Bihar & Ors
                                -----------

2 21.07.2011 Learned counsel for the

petitioners is permitted to add the two

persons named in paragraph 11 of the writ

application as respondent nos.6 and 7 in

the writ application in course of the day.

Issue notice to respondent nos.6

and 7 by registered cover with AD as well

as by ordinary process. Requisites for the

same shall be filed within one week,

failing which this application shall stand

rejected as against them without further

reference to a Bench.

Put up after service of notice.

In the meanwhile, the respondent

University shall also file its counter

affidavit specifically meeting the

pleadings of the petitioners made in

paragraph 11 of the writ application. With

the counter affidavit, the University shall

also produce copies of the relevant

records.

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