High Court Patna High Court - Orders

Gauri Shankar Sah vs The State Of Bihar on 22 November, 2011

Patna High Court – Orders
Gauri Shankar Sah vs The State Of Bihar on 22 November, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Criminal Miscellaneous No.35166 of 2011
                                              Gauri Shankar Sah
                                                     Versus
                                            The State Of Bihar
                                        ----------------------------------

22.11.2011 Heard.

Submission is that under some unavoidable

circumstances learned counsel for the petitioner failed

to implead informant as opposite party no. 2 in

compliance of order dated 25.10.2011, requisites for

service of notice has already been filed.

In view of the above, learned counsel for the

petitioner is permitted to implead informant as opposite

party no. 2 during course of the day and thereafter

notice be issued to Opposite Party no. 2.

Rajeev/-                                      ( Akhilesh Chandra, J.)