Patna High Court – Orders
Sohar Yadav vs State Of Bihar on 20 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22078 of 2009
SOHAR YADAV
Versus
STATE OF BIHAR
-----------
2. 20.6.2011 The learned Counsel for the petitioner is directed to
implead the complainant as opposite party no.2.
No one appears on behalf of the petitioner.
From the petition filed herein, I find that a civil
dispute is made out in the facts of the case.
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. )