High Court Patna High Court - Orders

Manoj Kumar vs The Union Of India & Ors on 1 August, 2011

Patna High Court – Orders
Manoj Kumar vs The Union Of India & Ors on 1 August, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CIVIL WRIT JURISDICTION CASE No.12357 of 2011
                                            Manoj Kumar
                                                Versus
                                   The Union of India & Ors
                                   ----------------------------------

2 01-08-2011 On hearing the petitioner who appears in

person, we find that respondent no.5 was not a party to

the O.A. which has been dismissed by the impugned

order contained in annexure-1. The name of respondent

no.5 must be deleted from the array of respondents just

now otherwise, it will be treated that respondent no.5 is

not a party to the writ petition.

It is further noticed that respondent no.3 to

the writ petition, A. K. Shukla, the Deputy

Commissioner was also not a party and in his place one

Deputy Commissioner without name was respondent

no.3 in the O.A. Hence, only the name A. K. Shukla

should be deleted from description of respondent no.3

in course of the day, failing which it will be deemed

that the name A.K. Shukla stands deleted.



                                           (Shiva Kirti Singh, J.)


BKS/-                                          (Shivaji Pandey, J.)