IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13844 of 2009
BISWANATH RAI
Versus
THE STATE OF BIHAR
2 11.10.2010
Learned counsel for the petitioner is permitted
to implead the complainant-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 disposed of
at the stage of admission itself.
Requisites for notice under both the means,
ordinary as well as under registered post with acknowledge
due, must be filed within one week from today, failing which
the application shall stand rejected without further reference
to Bench.
Rule, in the admission matter, be made
returnable within three weeks.
(Akhilesh Chandra, J.)
AAhmad