High Court Patna High Court - Orders

Ramakant Jha &Amp; Anr vs State Of Bihar on 9 November, 2010

Patna High Court – Orders
Ramakant Jha &Amp; Anr vs State Of Bihar on 9 November, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.16065 of 2009

                                RAMAKANT JHA & ANR
                                      Versus
                                  STATE OF BIHAR
                                     -----------

02/- 09-11-2010 Heard learned counsels for the parties.

Learned counsel for the petitioners 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.

Meanwhile, if trial is yet to commence, the further

proceeding of the court below shall remain stayed.

Praveen                                                                    (Akhilesh Chandra, J.)