High Court Patna High Court - Orders

Sanjay Kumar Keshari vs The State Of Bihar on 18 October, 2011

Patna High Court – Orders
Sanjay Kumar Keshari vs The State Of Bihar on 18 October, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.31736 of 2011
                              Sanjay Kumar Keshari
                                      Versus
                                The State of Bihar
                                     -----------

2 18.10.2011 Learned counsel for the petitioner is permitted to

implead the complainant as opposite party no. 2 in this case.

Issue notice to newly added opposite party no. 2 both by

registered cover with A/D as well as ordinary process for which

requisites, etc., must be filed within one week, failing which the

application shall stand rejected without further reference to the

Bench.

Put up this case again under the same heading after

receipt of the service report upon O.P. No. 2.

      Sanjeet                                          (Ashwani Kumar Singh, J.)