IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11876 of 2010
ANJANA KHATOON & ORS
Versus
THE STATE OF BIHAR
-----------
2. 8.12.2010 Learned Counsel for the petitioner is permitted to
implead the informant as opposite party no.2 in course of the
day.
It has been submitted that the
complainant/informant has alleged some irregularities in his
appointment as Panchayat teacher, but in the facts of the
case no criminal offence would be made out against the
accused persons.
Issue notice to the opposite party no.2 to show
cause as to why the application be not admitted/disposed of
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 a Bench.
Rule returnable three months.
Narendra/ ( Anjana Prakash, J. )