Patna High Court – Orders
Rinku Devi &Amp; Ors vs State Of Bihar on 7 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10848 of 2010
RINKU DEVI & ORS
Versus
THE STATE OF BIHAR
-----------
02. 07.12.2010 Learned counsel for the petitioner is permitted to
implead the informant as Opposite Party No. 2.
It has been submitted that even now the
petitioner is ready to settle the differences with the
Opposite Party No. 2.
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/-