High Court Patna High Court - Orders

Rakesh Kumar Singh @ Munna vs State Of Bihar on 4 November, 2010

Patna High Court – Orders
Rakesh Kumar Singh @ Munna vs State Of Bihar on 4 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA

                              Cr.Misc. No.14895 of 2009

                              RAKESH KUMAR SINGH @ MUNNA
                                        Versus
                                    STATE OF BIHAR


2   04.11.2010

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 disposed of

at the admission stage itself.

Requisites for notice under both process,

ordinary as well as under registered post with

acknowledgement due, must be filed within one week from

today failing which the application shall stand rejected

without further reference to Bench.

Meanwhile, further proceedings against the

petitioner in Bakhtiarpur P.S. Case no. 206 of 2008 pending

before Additional Chief Judicial Magistrate, Barh, shall

remain stayed, if the trial is yet to commence.

(Akhilesh Chandra, J.)

AAhmad