IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4159 of 2011
Ramesh Kumar Chaubey
Versus
The State Of Bihar & Ors
-----------
2 12.7.2011 The petitioner has filed the instant writ application
without impleading the persons, against whom he has sought
relief, as party respondents.
In this view of the matter, the petitioner is permitted to
file an Interlocutory Application impleading the persons, against
whom he has sought relief, as party respondents.
Put up this case after three weeks retaining its position
in the list.
(S.P.Singh,J)
KHAN