High Court Patna High Court - Orders

Ranjeet Sah vs The State Of Bihar on 14 January, 2011

Patna High Court – Orders
Ranjeet Sah vs The State Of Bihar on 14 January, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.203 of 2011
                                        RANJEET SAH
                                              Versus
                                   THE STATE OF BIHAR
                                            -----------

2. 14. 01. 2011. Learned counsel for the petitioner is permitted

to implead complainant as Opposite Party No. 2 in

course of the day.

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 this application shall stand rejected

against concerned Opposite Party No. 2, without further

reference to a Bench.

          m.p.                            ( Gopal Prasad, J.)