IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2186 of 2011
MAMTA RAI
Versus
BHARAT PETROLEUM CORPORATION LIMITED & ORS.
-----------
03/ 15.03.2011 Learned counsel for the petitioner seeks permission to
add Sanjay Kumar Shukla son of Raj Nandan Shukla, resident of
village and P.O. Lauriya, Police Station- Govindganj, District-East
Champaran as respondent no.3. The prayer is allowed.
Learned counsel for the petitioner is permitted to make
corrections in the details of respondent no.2.
Issue notice to respondent no.3 by both processes, i.e.
under ordinary process as well as under registered cover with A/D
for which requisites etc. must be filed by the petitioner within one
week, failing which this writ petition as against him shall stand
dismissed without further reference to a Bench.
Put up this case under the same heading retaining its
position on 17.03.02011 so that learned counsel for respondent
nos.1 and 2 may contest the prayer of interim relief made by
learned counsel for the petitioner.
(S. N. Hussain, J.)
Sunil