IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23720 of 2009
RAGHUNANDAN SINGH & ANR
Versus
STATE OF BIHAR
-----------
2. 27.09.2010 The learned counsel for the petitioners is permitted
to add the Complainant as Opposite Party No. 2 during course
of the day.
It has been submitted that the petitioners are merely
the purchasers of the land which allegedly belonged to the
Complainant from one Gupteshwar Upadhayay and Ram
Narayan Upadhayay.
Issue notice to the opposite party no. 2 to show
cause as to why this application be not admitted/disposed of at
the stage of admission itself for which requisites etc. under
registered cover with A/D. as well as ordinary process must be
filed within ten days, failing which this application shall stand
rejected without further reference to a Bench.
Rule returnable three months.
( Anjana Prakash, J.)
S.Ali