High Court Patna High Court - Orders

Rajesh Mahto vs The State Of Bihar on 24 February, 2011

Patna High Court – Orders
Rajesh Mahto vs The State Of Bihar on 24 February, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CR. REV. No.138 of 2011
                                     RAJESH MAHTO
                                           Versus
                                 THE STATE OF BIHAR
                                         -----------

02. 24.02.2011 Petitioner is permitted to implead the informant as

o.p.no.2.

Let notices in the admission matter be issued to

newly added informant(o.p.no.2), for which requisites etc. under

registered cover with A/D as well as ordinary process must be

filed within a week, failing which the petition shall stand

rejected without further reference to the Bench.

List this matter after service of notice within top 15

cases.

( Kishore K. Mandal )
hr