IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15153 of 2009
SUNIL KUMAR CHOUHAN @ SUNIL CHOUHAN
Versus
STATE OF BIHAR
-----------
02/- 03-11-2010 Heard learned counsel for the parties.
During course of the day learned counsel for the
petitioner is permitted to implead the informant 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 Bench.
Let the matter be listed after receipt of the same.
Praveen ( Akhilesh Chandra, J.)