IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC NO.12651 OF 2003
MOSTT.SUTHAR DEVI
VERSUS
THE STATE OF BIHAR & ORS
********
4 13/07/2010 Counsel for the petitioner is permitted to add
Sukhit Sah as party respondent in this case.
Issue notice to the newly added respondent both by
ordinary process and under registered post, requisites
etc. for which must be filed within a period of one week
from today, failing which this application shall stand
rejected without further reference to a Bench.
List this case on appearance of the newly added
respondent.
In the mean time, the State Counsel is directed to
take instructions and comply with the earlier orders of
this Court.
Anand ( Sheema Ali Khan, J. )