High Court Patna High Court - Orders

Tuntun Pandit vs The State Of Bihar on 7 March, 2011

Patna High Court – Orders
Tuntun Pandit vs The State Of Bihar on 7 March, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.26226 of 2010
                           TUNTUN PANDIT
                                  Versus
                         THE STATE OF BIHAR
                                 -----------

2. 07.03.2011 The learned counsel for the petitioner is

permitted to implead the complainant as opposite

party no. 2.

It has been submitted that after the

husband of the opposite party no.2 instituted a

complaint case, the present complaint was filed as

a back lash.

Issue notice to the opposite party no. 2 to

show cause as to why this application be not

admitted/disposed off at the stage of admission

itself, for which requisites etc. under registered

cover with A/D as well as ordinary process must be

filed within 10 days, failing which this application

shall stand rejected without further reference to the

Bench.

The Rule is returnable within three

months.

         Fahad.                           ( Anjana Prakash, J. )