High Court Patna High Court - Orders

Deepak Kumar vs State Of Bihar on 15 September, 2011

Patna High Court – Orders
Deepak Kumar vs State Of Bihar on 15 September, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CR. REV. No.1245 of 2009
                                        Deepak Kumar
                                             Versus
                                        State Of Bihar
                                           -----------

3 15.09.2011 Learned counsel for the petitioner is permitted to add

the accused as Opposite Party Nos. 2 and 3.

Call for Lower Court Records.

Issue notice to newly added Opposite Party Nos. 2 and

3 under both ordinary as well as registered cover with A/D for

which requisites etc. must be filed within a week, failing which

this application as against them shall stand rejected without

further reference to a Bench.

Put up this case after service of notice.

( Amaresh Kumar Lal, J.)
Md. Ibrarul