High Court Patna High Court - Orders

Bhagwat Singh & Anr. vs The State Of Bihar on 13 July, 2011

Patna High Court – Orders
Bhagwat Singh & Anr. vs The State Of Bihar on 13 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA

                       Criminal Miscellanious No.20212 of 2011


        1. BHAGWAT SINGH S/O LATE RAM AVTAR SINGH
        2. RAM KINKAR SINGH, S/O BHAGWAT SINGH,
             BOTH R/O HOUSE NO.46, GAYA COLONY,
             MOGHALSARAI, DISTRICT-CHANDAUTI,
             UTTRAR PRADESH               - Petitioners

                                     Versus

         1. THE STATE OF BIHAR
         2. PRATIMA PANDEY, WIFE OF RAM KINKAR SINGH
            VILLAGE - RAUNIA, P.S. KHIDAR SARAI, DISTRICT-
             GAYA, AT PRESENT ADDRESS- PRATIMA PANDEY
             D/O VIDYASAGAR PANDEY, VILLAGE-BHAKURA,
             P.S. SIMRI, DISTRICT-BUXAR.
                                           - Opposite Party


2   13.07.2011

Learned counsel for the petitioners is permitted to

implead the complainant as opposite party no.2.

Issue notice to opposite party no.2 at the present

address to show cause as to why the application be not

allowed at the admission stage itself

Requisites must be filed within one week from

today udner both process, ordinary as well as by registered

post with acknowledgement due failing which the

application shall stand rejected without further reference to

bench.

Rule is made returnable within five weeks.
2

Meanwhile no coercive steps shall be taken

against the petitioners in Complaint Case no. 1086 C of

2010; Tr. No. 1562 of 2011 pending before Chief Judicial

Magistrate, Buxar.

AAhmad                        ( Akhilesh Chandra, J.)