IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.55701 of 2007
SMT. SANJULA MISHRA @ MANJULA MISHRA & ANR
Versus
STATE OF BIHAR
-----------
05. 24.09.2010 Learned counsel for the petitioner is permitted to
implead the informant/complainant as o.p.no.2.
Let notices in the admission matter be issued to
newly added O.P.No.2 to show cause as to why this application
be not admitted and, if possible, disposed of at the stage of
admission itself, for which requisites etc. under registered
cover with A/D as well as under ordinary process must be filed
within a week, failing which the petition shall stand rejected
without further reference to the Bench.
( Kishore K. Mandal )
hr