High Court Patna High Court - Orders

Sunil Kumar vs The State Of Bihar on 18 August, 2011

Patna High Court – Orders
Sunil Kumar vs The State Of Bihar on 18 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.10704 of 2011
                                   Sunil Kumar
                                       Versus
                                The State Of Bihar
                                     -----------

2 18.08.2011 Learned counsel for the petitioner is directed to

implead the informant as O.P. No.2 in course of the day.

Issue notice to Opposite Party No.2 under

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

which requisites etc. must be filed within two weeks,

failing which this application shall stand rejected without

further reference to the Bench.

Rule is made returnable within three months.

List the matter after receipt of the same.

Call for the case diary of Surajgarha P.S. Case

No.189 of 2010 (G.R. No.1054 of 2010) from the court of

learned Chief Judicial Magistrate, Lakhisarai and list the

matter after receipt of the same.

Till appearance of O.P. No.2, further proceeding

be stayed.

(Aditya Kumar Trivedi,J.)
PN