IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10800 of 2009
SMT.TAJESHWARI SHARMA
Versus
THE PATNA MUNICIPAL CORPN.&ORS
-----------
03. 18.01.2011 Learned counsel prays for is permitted to
implead the builder as party respondent nos. 5, 6 and 7
during the course of the day.
Issue notice to the newly added respondents
under ordinary process as well as registered cover with
A.D. for which requisites etc. must be filed within one
week, failing which the application shall stands rejected
without further reference to a Bench.
List this case upon report of service by either
mode.
P.K ( Navin Sinha, J.)