IN THE HIGH COURT OF JUDICATURE AT
PATNA
Civil Writ Jurisdiction Case No.5874 of 2009
Rameshwar Kumar Singh & Ors
Versus
The State Of Bihar & Ors
----------------------------------
3. 09.09.2011 In view of the objection taken in the counter affidavit on behalf of
Respondents 3 & 4 learned Counsel for the petitioners prays for leave to
implead the Court as party respondent.
Let that be done during course of the day.
Two copies of the writ application along with a copy of the
present order is directed to be served on the Court within a period of
one week failing which this application shall stand rejected without
further reference to a Bench.
List this matter on 20.10.2011 at the same position by which date
the Court expects a proper counter affidavit to be filed by the newly
added respondents. It is expected that the counter affidavit shall be
served on the petitioners in accordance with the High Court Rules.
Snkumar/- (Navin Sinha,J.)