IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.9522 of 2009
DEEPAK KOTHARI
Versus
STATE OF BIHAR
-----------
2/ 07.09.2010 Learned counsel for the petitioner is permitted to add the
complainant as opposite party no.2 in this application.
It has been submitted that the entire case is based on oral
allegation and there is no supporting documents in regard to the
purported misrepresentation of the petitioner’s company.
Issue notice to the opposite party no.2 to show cause as to
why this application be not admitted and disposed of, if possible, at
the admission stage itself.
Requisites under registered cover with A.D. as also under
ordinary process must be filed within ten days, failing which, this
application, as against him, shall stand rejected without further
reference to the Bench.
Rule is made returnable within three months.
JA/- (Anjana Prakash, J.)