IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12287 of 2010
ARUN KUMAR SINGH & ORS
Versus
THE STATE OF BIHAR
-----------
02. 09.12.2010 Learned counsel for the petitioner is permitted to
implead the informant as Opposite Party No. 2.
It has been submitted that the petitioner No. 1
is the brother of the informant whereas petitioner Nos. 2
and 3 are the nephews and present case has been
instituted in a background of land dispute between the
parties which is totally absurd and unwarranted.
Issue notice to Opposite Party No. 2 as to why
this application be not disposed off at the stage of
admission itself by both processes i.e. ordinary process as
well as registered cover with A/D for which requisites etc.
must be filed within ten days, failing which this
application shall stand dismissed without further
reference to a Bench.
The rule is made returnable within three
months.
(Anjana Prakash, J.)
Vikash/-