Patna High Court – Orders
M/S Maa Durga Enterprises vs The Bihar Industrial Area Deve on 4 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2265 of 2011
M/S MAA DURGA ENTERPRISES
Versus
THE BIHAR INDUSTRIAL AREA DEVELOPMENT AUTHORITY & ORS.
-----------
02/ 04.02.2011 Learned counsel for the petitioner is permitted to add
“The State of Bihar” as party respondent no.4 to the writ petition in
course of the day.
Learned Additional Advocate General-I is appearing
for respondent no.1- the Bihar Industrial Area Development
Authority. There is no retained counsel for respondent nos. 2 and
3 and hence there is no question of serving a copy of the writ
petition on their counsel.
Put up this case under the heading „Admission‟ (Fresh
Writ Cases).
(S. N. Hussain, J.)
Sunil