IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.28591 of 2011
Ranjan Tiwari
Versus
The State Of Bihar
2 20.09.2011
Supplementary affidavit has been filed.
Learned counsel for the petitioner is
permitted to implead the complainant as opposite
party no.2.
Issue notice to opposite party no.2,
under both process, ordinary as well as under
registered post with acknowledgement due, to
show cause as to why this application be not heard
and disposed of at the admission stage itself.
Requisite must be filed within one week
from today, failing which the application shall
stand rejected without further reference to Bench.
( Akhilesh Chandra, J.)
AAhmad