IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2838 of 2011
Smt.Nilam Kumari @ Kumari Nilam
Versus
The State Of Bihar & Ors
-----------
2 08/07/2011 As prayed for by the learned counsel for the
petitioner, he is permitted to implead Mamta Kumari as
a party respondent to the present writ application.
Issue notice to the newly impleaded respondent
both under registered cover with A/D as well as under
ordinary mode for which necessary requisites must be
filed within one week, failing which this writ application
shall stand dismissed as against her without further
reference to the Bench.
Let this matter be listed after service of notice.
In the meantime, learned counsel for the State
will also seek instruction and file counter affidavit.
AMIN/ (Ajay Kumar Tripathi, J.)