Patna High Court – Orders
Pappu Paswan vs The State Of Bihar on 14 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.219 of 2011
PAPPU PASWAN
Versus
THE STATE OF BIHAR
-----------
2. 14. 01. 2011. Learned counsel for the petitioner is permitted to
implead complainant as Opposite Party No. 2
Issue notice to newly added Opposite Party No. 2 for
which requisites etc. must be filed within one week under ordinary
process as well as registered cover, failing which application shall
stand rejected against concerned Opposite Party No. 2 without
further reference to a Bench.
m.p. ( Gopal Prasad, J.)