High Court Patna High Court - Orders

Bharat Singh &Amp; Ors vs State Of Bihar on 26 August, 2010

Patna High Court – Orders
Bharat Singh &Amp; Ors vs State Of Bihar on 26 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.2548 of 2002
                                   BHARAT SINGH & ORS
                                              Versus
                                      STATE OF BIHAR
                                            -----------

4. 26.8.2010. Learned counsel for the petitioners is permitted to add

Secretary, Forest Department, Government of Bihar and Secretary,

Minor Irrigation, Government of Bihar as opposite party no.2 and

3 respectively.

Issue notice to the newly added opposite parties to

show cause at the why this application be not allowed for which

requisites etc. must be filed within ten days failing which the

application shall stand rejected without further reference to a

Bench.

Put up the case after filing of the counter affidavit or

after two months whichever is earlier.

Md.S.                                                  ( Rakesh Kumar, J.)