Patna High Court – Orders
Pratima Kumari @ Pratima Devi vs The State Of Bihar &Amp; Ors on 4 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.13287 of 2010
PRATIMA KUMARI @ PRATIMA DEVI
Versus
THE STATE OF BIHAR & ORS
-----------
2. 04/03/2011 Learned counsel for the petitioner is
permitted to add the newly selected Anganbari
Sevika as respondent no.5 in course of the
day.
Issue notice to respondent no.5 under
registered cover with A.D. as well as through
ordinary process. Requisites etc. for the
same must be filed within one week, failing
which this application as against her shall
stand rejected without further reference to a
Bench.
Put up after service of notice.
Learned counsel for the official
respondents may also seek instructions and
file counter affidavit in the meanwhile.
Pradeep/ ( J. N. Singh,J.)