IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13780 of 2009
RAJESH KUMAR SINGH @ RAJESH SINGH & ANR
Versus
STATE OF BIHAR
02/- 11-10-2010 Heard learned counsels for the parties.
Learned counsel for the petitioners is permitted to
implead the informant as opposite party no. 2.
Issue notice to opposite party no. 2 to show cause as to
why this application be not heard and preferably disposed of at the
time of admission stage itself.
Requisites for service of notice under both process,
ordinary as well as under registered post with A/D, must be filed
within one week from today, failing which this application shall
stand rejected.
Call for legible carbon/Xerox copy of the case diary in
connection with Sessions Trial No. 468 of 2008 from the Court of
Additional Sessions Judge, F.T.C. Vth, Begusarai.
Let the matter be listed after receipt of the same.
Praveen (Akhilesh Chandra, J.)