IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.5304 of 2005
Shiv Dutt Pandit
Versus
The State Of Bihar & Ors
...
2 11.0.2011 Leaned counsel for the petitioner is permitted
to implead the concerned Insurance Company as
respondent no. 3 in this writ application.
Issue notice to respondent nos. 2 and 3 to
show-cause as to why this writ application be not
admitted for hearing or, if possible, disposed of at the
stage of admission itself under ordinary process as
well as registered cover with acknowledgement due
on requisites etc. being filed within two weeks,
failing which, this writ application shall stand
rejected as against them without further reference to a
Bench.
SC ( Dr. Ravi Ranjan, J.)