High Court Patna High Court - Orders

Ganga Prasad Singh &Amp; Ors vs State Of Bihar on 1 July, 2008

Patna High Court – Orders
Ganga Prasad Singh &Amp; Ors vs State Of Bihar on 1 July, 2008
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.20762 of 2008
                              GANGA PRASAD SINGH & ORS
                                             Versus
                                      STATE OF BIHAR
                                           -----------

3 01.07.2008 Counsel for the petitioners is permitted to implead the

informant as opposite party no.2.

Issue notice to opposite party no.2 to show cause as to why

the prayer of the petitioners for grant of anticipatory bail be not

allowed, for which requisite etc. under registered cover with A/D as

well as under ordinary process must be filed within one week, failing

which this application as against opposite party no.2 shall stand

rejected without further reference to a Bench.

In the mean time no coercive steps shall be taken against the

petitioners namely 1. Ganga Prasad Singh 2. Binod Kumar Singh and

3. Amod Kumar Singh alias Chunnu Kumar Singh in connection with

Minapur P.S.Case no.268 of 2007.

(Mridula Mishra, J)
Sss/-