IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.4319 of 2011
====================================================
Umakant Jha - Petitioner
Versus
The State of Bihar & Ors - Respondents
====================================================
Appearance :
For the Petitioner: Mr. Anant Kumar-1, Advocate
For the Respondents: Mr. Parth Sharthi, SC-10
====================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
And
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2 10.03.2011 The petitioner will amend the cause title to
implead the respondents in persona designata.
The amendment will be made within a week from
today.
The respondent authorities will file counter
affidavit and apprise the Court as to what steps have been
taken to recover the amount misappropriated, if any.
Stand over to 31st March 2011.
(R.M.Doshit, CJ.)
Bibhash (Jyoti Saran, J.)