High Court Patna High Court - Orders

Veena Devi vs The State Of Bihar on 27 January, 2011

Patna High Court – Orders
Veena Devi vs The State Of Bihar on 27 January, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.17914 of 2010
                             VEENA DEVI
                                  Versus
                         THE STATE OF BIHAR
                                 -----------

2. 27.01.2011 The learned counsel for the petitioner is

permitted to implead the informant as opposite party

no. 2.

It has been submitted that the informant is

the father-in-law of the petitioner and there is serious

land dispute between them, on account of which

malicious First Information Report has been instituted

which ended in a final report but disagreeing of the

same cognizance has been taken in the matter.

Issue notice to the opposite party no. 2 to

show cause as to why this application be not

admitted/disposed off 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

10 days, failing which this application shall stand

rejected without further reference to the Bench.

The Rule is returnable within three

months.

         Fahad.                           ( Anjana Prakash, J. )