IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28224 of 2011
Hira Lal Prasad
Versus
The State Of Bihar
-----------
2 23.8.2011 Learned counsel for the petitioner submits that the
informant has realized that the case has wrongly been instituted
and relies on Annexure 2.
Learned counsel for the petitioner is permitted to add
the informant as opposite party no.2.
Issue notice to the newly added opposite party.
Notices will go both by ordinary process and registered post
Requisites etc. for which must be filed within a period of one
week.
List this case at the top of the list on appearance of
opposite party no.2.
Also call for the case diary of Shikarpur PS Case No.
162/2011 from the court of the Chief Judicial Magistrate, West
Champaran.
haque ( Sheema Ali Khan, J.)