IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29088 of 2010
GOPI KRISHNA SINHA .
Versus
THE STATE OF BIHAR .
-----------
/2/ 26.11.2010 Heard learned counsel for the petitioner.
Petitioner is permitted to implead the informants
Madan Srivastava and Rameshwar Pd. Singh as opposite party
nos. 2 and 3 during course of day.
Issue notice to opposite party nos. 2 and 3 to show
cause as to why this application be not heard and preferably
disposed of at the time of admission stage itself.
Requisites for service of notice under both process,
ordinary as well as under registered post with A/D, must be filed
within one week from today, failing which this application shall
stand rejected without further reference to Bench.
Let the matter be listed after receipt of the same.
Rule is made returnable within four weeks.
Meanwhile, no coercive step shall be taken against the
petitioners.
Let a copy of this order be communicated to the Court
below through fax at the cost of the petitioner.
( Akhilesh Chandra, J.)
Safik