IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19802 of 2010
SANTOSH CHAURASIYA
Versus
STATE OF BIHAR & ANR
-----------
2 17.06.2010 Learned counsel for the petitioner is permitted to
add the complainant as opposite party no. 3 in this
application.
Issue notice to the newly added opposite party i.e.
opposite party no. 3 under ordinary process as well as
registered cover with A/D for which requisites etc. must
be filed within one week, failing which this application
shall stand rejected without further reference to a Bench.
Put up this case immediately after service of
notice upon the opposite party no. 3.
Spd/- (Dr. Ravi Ranjan, J.)