High Court Patna High Court - Orders

Purushottam Pandey &Amp; Ors vs State Of Bihar on 22 September, 2010

Patna High Court – Orders
Purushottam Pandey &Amp; Ors vs State Of Bihar on 22 September, 2010
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Cr.Misc. No.11795 of 2009
                 PURUSHOTTAM PANDEY & ORS
                             Versus
                       STATE OF BIHAR
                            -----------

2. 22.09.2010 The learned counsel for the petitioner permitted

to implead informant as opposite party no. 2.

It has been submitted that the petitioners are still

ready to settle the dispute with the opposite party no. 2.

Issue notice to the opposite party no. 2 to show

cause as to why this application be not admitted/disposed

off 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 the Bench.

Rule returnable three months.

      Fahad.                                ( Anjana Prakash, J. )