High Court Patna High Court - Orders

Rudendra Kumar Sinha & Anr vs State Of Bihar on 29 September, 2011

Patna High Court – Orders
Rudendra Kumar Sinha & Anr vs State Of Bihar on 29 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.42673 of 2009
                              Rudendra Kumar Sinha & Anr
                                             Versus
                                        State Of Bihar
                                           -----------

02 29.09.2011 Learned counsel for the petitioners seeks permission to

make the informant as Opposite Party No. 2 to this petition.

Learned counsel for the petitioners is permitted to make

necessary correction in his application within course of the day and

after that issue notice to Opposite Party No. 2 by both the process i.e.

registered cover with A/D as well as ordinary post for which requisites

etc. must be filed within two weeks after Puja vacation, failing which

this petition shall stand dismissed without further reference to the

Bench.

List the matter under the heading for admission after

service report or after appearance of Opposite Party No. 2, whichever

is earlier.

Supplementary affidavit is filed on behalf of the

petitioners.

Let it be kept on record.

     SHAHZAD                                ( Hemant Kumar Srivastava, J.)