High Court Jharkhand High Court

Rajesh Prasad vs State Of Jharkhand on 23 June, 2011

Jharkhand High Court
Rajesh Prasad vs State Of Jharkhand on 23 June, 2011
          IN THE HIGH COURT OF JHARKHAND AT RANCHI
                        A. B. A. No. 1729 of 2011
          Rajesh Prasad          Versus          The State of Jharkhand & anr.
                                 --------

                 CORAM         :     HON'BLE MR. JUSTICE H. C. MISHRA
                                     ------
          For the Petitioner         :      Mr. Md. Sajid Yunus Waris, Advocate
          For the State              :      A.P.P.
                                     ------

2/ 23.06.2011

Learned counsel for the petitioner is permitted to add the

complainant as opposite party no. 2 in this application.

Issue notice to the newly added opposite party no. 2, for which

requites etc. must be filed within one week, under registered cover with A/D as

well as through ordinary process, failing which, this application shall stand

rejected as against her without further reference to a Bench.

( H. C. Mishra, J.)
R.Kr.