High Court Patna High Court - Orders

Lal Bahadur Shashtri vs The State Of Bihar &Amp; Ors on 20 January, 2011

Patna High Court – Orders
Lal Bahadur Shashtri vs The State Of Bihar &Amp; Ors on 20 January, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.7245 of 2010
                             LAL BAHADUR SHASHTRI
                                        Versus
                            THE STATE OF BIHAR & ORS
                                      -----------

2 20/01/2011 There are certain facts which require clarification

on behalf of the petitioner which has emerged from I.A.

8460 of 2010. I.A. No. 8460 of 2010 is allowed.

Let Babita Kumri, petitioner in the aforesaid I.A.

application, be added as a party respondent.

Petitioner would be well advised to respond to

the I.A. application including various assertions made

therein before the Court can decide the issue.

Matter will be listed in the same position after

two weeks.

    AMIN/                         (Ajay Kumar Tripathi, J.)