Patna High Court – Orders
Md. Sikandar vs The State Of Bihar on 4 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20248 of 2011
Md. Sikandar
Versus
The State Of Bihar
-----------
03/- 04/08/2011 Heard learned counsel representing the parties.
Learned counsel for the petitioner is permitted to
implead the complainant as opposite party no. 2.
Issue notice to opposite party no. 2 to show cause as to
why this application be not heard and preferably disposed of at the
time of admission stage itself.
Requisites for service of notice under both process,
ordinary as well as under registered post with A/D, must be filed
within one week from today, failing which this application shall stand
rejected without further reference to a Bench.
Praveen/- ( Akhilesh Chandra, J.)