Patna High Court – Orders
Md.Suleman Nadaf vs The State Of Bihar & Ors on 24 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.4688 of 2008
Md.Suleman Nadaf
Versus
The State Of Bihar & Ors
----------------------------------
02 24-08-2011 Learned counsel for the petitioner is permitted to
implead the District Provident Fund Officer, Madhubani as
Respondent no.7 in this application in course of the day.
Sri Akash Chandra Dwivedi, learned A.C. to A.A.G.
no.12 is granted six weeks time for filing counter affidavit.
Put up this case after six weeks.
( Rakesh Kumar, J.)
NKS/-