IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9875 of 2009
JAMUNA SINGH & ANR
Versus
STATE OF BIHAR
-----------
2. 13.09.2010 Learned counsel for the petitioners is permitted to
add the Complainant as Opposite Party No. 2.
It has been submitted by the petitioners that they are
still ready to arrive at a compromise with the Opposite Party No.
2.
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