IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.1243 of 2005
Srinath Mali
Versus
The State Of Bihar & Ors
----------------------------------
12. 15.9.2011 I.A.No. 6312/2011
In view of the subsequent development as explained
in this application the prayer made therein in paragraph 20 for
additional relief is allowed. I.A.No. 6312/2011 shall be treated to
be part of the writ application.
The Principal Secretary of Human Resources
Development Department, Bihar, Patna, who has passed the order
dated 9.8.2011, is impleaded as respondent no.6.
Counsel for the State may take further instructions
and file rejoinder to the facts mentioned in I.A.No. 6312/2011 by
way of supplementary counter affidavit within a period of four
weeks.
List this case for admission on 17th of October, 2011
as the first case.
(Mihir Kumar Jha,J.)
Surendra/