IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.42883 of 2008
Bhako Rai
Versus
State Of Bihar
----------------------------------
3 23.8.2011 Learned counsel for the petitioner is
permitted to implead informant as opposite
party no.2 in this application.
Issue notice to opposite party no. 2
under registered cover with A/D and also
ordinary process, for which requisite must be
filed within two weeks, failing which this
application shall stand rejected without
further reference to a Bench.
Also call for carbon copy of the case
diary of Mufassil P.S. Case No. 289/2007 from
the Court of Assistant Sessions Judge-I,
Khagaria and put up this case after receipt of
the same.
AI ( Mandhata Singh, J.)