IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12568 of 2010
BHUSHAN BIND & ANR
Versus
STATE OF BIHAR
-----------
2. 10.12.2010 The learned Counsel for the petitioner is directed to
implead the informant as opposite party no.2 in course of the
day.
It has been submitted that apart from a bald
speculation that the petitioners were involved in the present
occurrence, there is no cogent material against them.
Call for carbon copy of the case diary of Chandi
P.S. case No.246 of 2009 from the court of Sri S.B. Kumar,
Judicial Magistrate, 1st class, Hilsa (Nalanda), so as to reach
this court within three weeks.
Issue notice to the opposite party no.2 to show
cause as to why the 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 10 days, failing which this application
shall stand rejected without further reference to a Bench.
Rule returnable three months.
Narendra/ ( Anjana Prakash, J. )